IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2093 of 2010()
1. SAMUEL CHERIYAN, AGED 40 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.R.PADMAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/06/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = =
Crl.M.C. No.2093 of 2010
= = = = = = = = = = = = = = =
Dated:14.06.2010
ORDER
Petitioner who is the 2nd accused in Crime No.577/2009 of
Haripad Police Station for offences punishable under Sections
143, 147, 149, 447, 323, 324, 326 and 308 IPC and whose case is
now pending before the J.F.C.M-I, Haripad as C.P. No.111/2010
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 14th day of June, 2010
V. RAMKUMAR,
(JUDGE)
sj