IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1422 of 2009()
1. SANEESH, S/O.MADHAVAN,
... Petitioner
2. DAVIS, S/O.ANTHONY,
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.M.H.HANIL KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/04/2009
O R D E R
V. RAMKUMAR, J.
= = = = = = = = == = = = ==
Crl.M.C. No. 1422 of 2009
= = == = = = = = == = = == =
Dated: 30.04.2009
ORDER
Petitioners, who are accused Nos.2 and 3 in Crime No. 197 of
2008 of Vellikulangara Police Station for offences punishable, inter
alia under Sections 55(a) and 8(1) and (2) of the Abkari Act and
whose case is now pending before the J.F.C.M, Chalakudy as C.P.
No.151 of 2008 seek a direction to the said Magistrate to release the
petitioners on bail on the date of their surrender itself.
2. Admittedly, non-bailable warrants of arrest are pending
against the petitioners. The circumstances under which those non-
bailable warrants of arrest came to be issued against the petitioners
are not discernible to this Court. It is only proper that the petitioners
surrender before the J.F.C.M, Chalakudy and seek regular bail.
Accordingly, this Crl.M.C. is disposed of permitting the
petitioners to surrender before the learned Magistrate and file an
application for regular bail within a period of two weeks from today.
In case, the petitioners comply with the above condition, their 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, if any, against them.
Dated this the 30th day of April, 2009
V. RAMKUMAR,
(JUDGE)
sj