High Court Kerala High Court

Nizar vs The State Of Kerala on 4 March, 2008

Kerala High Court
Nizar vs The State Of Kerala on 4 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 901 of 2008()


1. NIZAR, S/O.ASSAINAR, KOLERITHAZHEKUNI
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY
                       ...       Respondent

2. SALEENA, D/O.KUNHAMMAD

                For Petitioner  :SRI.SUNIL V.MOHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/03/2008

 O R D E R
                            V. RAMKUMAR, J.
                      = = = = = = = = = = = = =
                        Crl.M.C.No. 901 of 2008
                     = = = = = = = = = = = = = =
                Dated this the 4th day of March, 2008
                                 ORDER

The Petitioner, who is the 1st accused in C.C.No.567 of 2006 on

the file of J.F.C.M-II, Perambra for offences punishable under Sections

498A and 406 IPC and whose case is split up and renumbered as

C.C.No.464 of 2007, now pending before the same court, seeks a

direction to the said Magistrate to release the petitioner on bail on the

date of his surrender itself.

2. Admittedly non bailable warrants of arrest are pending

against the petitioner. The circumstances under which those non

bailable warrants of arrest came to be issued against the petitioner are

not discernible to this Court. It is only proper that the petitioner

surrenders before the learned Magistrate and seeks regular bail.

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 the petitioner complies with the above condition, his bail

application shall be considered and disposed of on merits preferably on

the same date on which it is filed notwithstanding the pendency of non

bailable warrants, if any, against him. The petitioner is also permitted to

plead for a discharge in the meanwhile, on the ground that the co-

accused in the case have been acquitted after trial.

V. RAMKUMAR, JUDGE

sj