IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2189 of 2010(S)
1. SAJEER, S/O. SALAHUDEEN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.K.V.ANIL KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/06/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = =
Crl.M.C. No.2189 of 2010
= = = = = = = = = = =
Dated: 18th day of June, 2010
ORDER
Petitioner, who is the 1st accused in Crime No.103/2003
of Pooyappally Police Station, for an offence punishable
under Section 308 read with 34 IPC, whose case is now
pending before the Assistant Sessions Court, Kottarakkara
as L.P. No. 6/2007 in S.C No.833/2004, seeks a direction to
the said Court 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 Assistant Sessions Court, Kottarakkara and seeks
regular bail.
Crl.M.C. No.2189 of 2010
2
Accordingly, this Crl.M.C. is disposed of permitting the
petitioner to surrender before the Assistant Sessions Court,
Kottarakkara 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 18th day of June, 2010
V. RAMKUMAR,
(JUDGE)
dmb