IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2582 of 2010()
1. SAGEERM S/O.ABDUL KAREEM, KATTUPARAMBIL
... Petitioner
Vs
1. STATE REPRESENTED BY THE PUBLIC
... Respondent
For Petitioner :SRI.M.SHAJU PURUSHOTHAMAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = =
Crl.M.C. No.2582 of 2010
= = = = = = = = = = =
Dated: 9th day of July, 2010
ORDER
Petitioner, who is the accused in C.C.No.1228/2003 on
the file of the J.F.C.M Court, Kodungallur for offences
punishable under Sections 224 and 294 read with 34 IPC,
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 Court, Kodungallur and seeks regular bail.
Crl.M.C. No.2582 of 2010
2
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 9th day of July, 2010
V. RAMKUMAR,
(JUDGE)
dmb