High Court Kerala High Court

Retheesh vs State Of Kerala on 19 July, 2010

Kerala High Court
Retheesh vs State Of Kerala on 19 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2662 of 2010()


1. RETHEESH,AGED 35 YEARS,S/O.SAIS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESNTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.V.JOHN SEBASTIAN RALPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/07/2010

 O R D E R
                      V.RAMKUMAR, J.
                 ---------------------------------
                 Crl.M.C.No.2662 of 2010
                 ----------------------------------
           Dated this the 19th day of July, 2010

                             ORDER

Petitioner who is the first accused in Crime No.253 of

1999 of Muvattupuzha Police Station for an offence

punishable under Section 379 read with Section

34 of I.P.C. and whose case is now pending before the

Judicial Magistrate of the First Class, Moovatupuzha as

L.P.No.90 of 2004, 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., Moovatupuzha and seeks regular bail.

Accordingly, this Crl.M.C. is disposed of permitting

Crl.M.C.No.2662/2010
: 2 :

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 19th day of July, 2010.

V.RAMKUMAR, JUDGE

skj