High Court Kerala High Court

Naseer V.P. vs The Station House Officer on 4 January, 2008

Kerala High Court
Naseer V.P. vs The Station House Officer on 4 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 47 of 2008()


1. NASEER V.P., S/O MUHAMMED ALI,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/01/2008

 O R D E R
                            V. RAMKUMAR, J.

                      = = = = = = = = = = = = =

                          Crl.M.C.No.47 of 2008

                     = = = = = = = = = = = = = =

              Dated this the 4th day of January, 2008


                                     ORDER

Petitioner who was the 2nd accused in CrimeNo.758 of 2000 of

Kannur Town Police Station for offences punishable under Sections

143,147,341,323 read with 34 IPC and whose case was split up and

transferred to the list of Long Pending Register as L.P.No.165 of

2003 before the J.F.C.M-I, Kannur, seeks a direction to the

Magistrate to consider his application for regular bail on the date

of his surrender itself after recalling the non bailable warrants of

arrest against him. According to the petitioner, he was employed

abroad and that was the reason why non bailable warrants of

arrest happened to be issued against him.

2. Accordingly this Criminal Miscellaneous Case is disposed

of permitting the petitioner to surrender before the learned

Magistrate and file an application for regular bail within a period of

two weeks from today. In case he does so, his bail application shall

be considered and disposed of by the learned Magistrate, on

merits, preferably on the same date on which the petition is filed

after considering the explanation offered by the petitioner for his

previous non-appearance.

V. RAMKUMAR, JUDGE

sj

Crl.M.C.No. 41 of 2008

2