IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1953 of 2010()
1. RENJAN, S/O. KUMARAN,
... Petitioner
Vs
1. THE STATION HOUSE OFFICER,
... Respondent
For Petitioner :SMT.LISHA.M.G.
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/06/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = =
Crl.M.C. No.1953 of 2010
= = = = = = = = = = = = = = =
Dated:04.06.2010
ORDER
Petitioner who is the accused in Crime No.305/2006 of
Kothamangalam Police Station for an offence punishable under
Sections 498A IPC and whose case is now pending before the
J.F.C.M, Kothamangalam as L.P.C.No.31/2010 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 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 4th day of June, 2010
V. RAMKUMAR,
(JUDGE)
sj