IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1057 of 2009()
1. MULANTHANATH SAJAN,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE, REP.BY PUBLIC PROSECUTOR,
For Petitioner :SRI.CIBI THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :19/03/2009
O R D E R
M.N.KRISHNAN, J.
-------------------------------
CRL.M.C.NO.1057 OF 2009 ()
-----------------------------------
Dated this the 19th day of March, 2009
O R D E R
This petition is filed with a prayer to direct the learned
Magistrate to release the petitioner on bail in the event of his
surrender in C.P.No.67/2008 before the Judicial First Class
Magistrate Court, Mattannur. The petitioner is the
4th accused in Crime No.96/2006 and it is pending as
C.P.No.67/2008, alleging offences punishable under Sections
143, 147, 148, 341, 324, 308 read with Section 149 of the
Indian Penal Code. The petitioner was released on
anticipatory bail on earlier occasion and thereafter he had
gone to Gulf for employment. It is submitted that it was not
on account of any disrespect, he was not present before the
Court on any occasion. Whatever it may be, if the petitioner
surrenders before the Court and moves an application for bail,
let it be considered by the Magistrate on the very same day
itself and pass appropriate orders in accordance with law. In
order to enable the Magistrate to give notice to the Public
CRL.M.C.1057/2009 2
Prosecutor and for disposal, the surrender as well as the
moving of the bail application shall be on the early hours of
the working day. This Criminal M.C. is disposed of
accordingly.
M.N.KRISHNAN
JUDGE
prp
J.B.KOSHY & THOMAS P. JOSEPH, JJ.
——————————————————–
M.F.A.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
6th November, 2008