IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2695 of 2010()
1. PHALGUNAN.T.V., AGED 38 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/07/2010
O R D E R
V.RAMKUMAR, J.
---------------------------------
Crl.M.C.No.2695 of 2010
----------------------------------
Dated this the 21st day of July, 2010
ORDER
Petitioner who is the accused in Crime No.508 of
1997 of Hosdurg Police Station for an offence punishable
under Section 55(a) of Abkari Act and whose case is now
pending before the Assistant Sessions Judge, Hosdurg as
L.P.No.45 of 2009, seeks a direction to the said Judge 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 Assistant Sessions Judge, Hosdurg and seeks
regular bail.
Accordingly, this Crl.M.C. is disposed of permitting
the petitioner to surrender before the learned Judge and
Crl.M.C.No.2695/2010
: 2 :
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 21st day of July, 2010.
V.RAMKUMAR, JUDGE
skj