IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1929 of 2010()
1. REMESAN AGED 50 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.V.DILEEP
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/06/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C.No.1929 of 2010
--------------------------------------
Dated this the 3rd day of June, 2010
ORDER
Petitioner who is the accused in Crime No.223/2008
of Chavara Police Station for offences punishable under
Sections 143, 147, 148, 332, 336, 427, 447, 120(b) & 307
read with Section 149 I.P.C. and whose case is now
pending before the Judicial Magistrate of the First Class,
Karunagappally as C.P. No.63/2010 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. and seeks regular bail.
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
Crl.M.C.No.1929/2010
: 2 :
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 against him.
Dated this the 3rd day of June, 2010
V.RAMKUMAR, JUDGE
skj