High Court Kerala High Court

Prasannan vs The Sub Inspector Of Police on 13 February, 2009

Kerala High Court
Prasannan vs The Sub Inspector Of Police on 13 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 653 of 2009()


1. PRASANNAN, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :13/02/2009

 O R D E R
                        M.N. KRISHNAN, J
                        -----------------------
                   CRL.M.C.No. 653 OF 2009
                   ---------------------------------
             Dated this the 13th day of February, 2009


                             O R D E R

This petition is field for a prayer to direct the learned

Judicial First Class Magistrate -II, Pathanamthitta to grant bail on

the day of surrender itself to scure the ends of justice. A perusal

of the petition would show that the offence is of the year 1985 is

pending as a long pending case from 1985 onwards and now after

a gap of about 23 years after the transfer to the L.P register, the

petitioner wants to surrender before the court and face the trial.

At least he has chosen to do it now. I do not want to say

anything further. The learned Judicial First Class Magistrate -II,

Pathanamthitta shall consider the bail application in case of

surrender or when brought arrested in L.P.2/1988 as

expeditiously as possible in accordance with law.

The Crl.M.C is disposed of accordingly.

M.N. KRISHNAN,JUDGE

vkm