IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2895 of 2010()
1. OMANA MANI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.A.AHZAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = =
Crl.M.C. No. 2895 of 2010
= = = = = = = = = = = =
Dated: 23rd day of July, 2010
ORDER
Petitioner, who is the accused in CR.No.22/2007
of Kazhakoottam Excise Range for offences punishable
under Sections 55(a) and 55(i) of the Abkari Act and whose
case is now pending before the J.F.C.M Court-I, Attingal as
C.P.No.134/2010 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 J.F.C.M Court-I, Attingal and seeks regular bail.
Crl.M.C. No. 2895 of 2010
2
Accordingly, this Crl.M.C. 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 any non-bailable
warrants, bearing in mind the decision in Sukumari v.
State of Kerala – 2001 (1) KLT 22.
Dated this the 23rd day of July, 2010
V. RAMKUMAR,
(JUDGE)
dmb