IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 253 of 2008()
1. RAJAMANY, W/O. PARAMESWARAN,
... Petitioner
2. MANOJ A.P., S/O. PARAMESWARAN,
Vs
1. STATE, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.SHAJU PURUSHOTHAMAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/01/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C.No. 253 of 2008
= = = = = = = = = = = = = =
Dated this the 23rd day of January, 2008
ORDER
Petitioners, who are the accused in Crime No.57of 2008
of Irinjalakuda Police Station for an offence punishable under
Section 3[1][x] of SC/ST (Prevention of Atrocities) Act and whose
case is pending before the J.F.C.M, Irinjalakuda seek a direction
to the said Magistrate to release the petitioner on bail on the
date of their surrender itself.
2. Admittedly non bailable warrants of arrest are pending
against the petitioners. The circumstances under which those
non bailable warrants of arrest came to be issued against the
petitioners are not discernible to this Court. It is only proper
that the petitioners surrender before the learned Magistrate and
seek regular bail.
Accordingly, this Criminal Miscellaneous Case is disposed of
permitting the petitioners to surrender before the learned
Magistrate and file an application for regular bail within a period
of two weeks from today. In case the petitioners comply with the
above condition, their bail application shall be considered and
disposed of on merits preferably on the same date on which it is
filed not withstanding the pendency of non bailable warrants, if
any, against them.
V. RAMKUMAR, JUDGE
rv
Crl.M.C.No.70 of 2007
2