IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1706 of 2010()
1. SANU, AGED 28 YEARS, S/O.SALIM,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. RAJENDRAN, S/O.VISWAMBHARAN,
3. DEVI, AGED 27 YEARS, D/O.RAJENDRAN,
For Petitioner :SRI.M.DINESH
For Respondent :SRI.K.RAJESH KANNAN
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/05/2010
O R D E R
V. RAMKUMAR, J.
...........................................
Crl.M.C. No. 1706 of 2010
...............................................
Dated: 20-5-2010
ORDER
Petitioner who is the accused in Crime No. 97 of 2000 of
Kadakkavoor Police Station for an offence punishable under
Section 365 I.P.C. and whose case is now pending before the
J.F.C.M. I Varkala as L.P. No. 70 of 2003 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 surrender before the J.F.C.M.I, Varkala and
seek 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, he shall be released on bail on appropriate conditions.
Dated this the 20th day of May, 2010.
V. RAMKUMAR,
(JUDGE)
ani