IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2179 of 2010()
1. SHAJI S/O MUTHAPPAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI. K.SHAJ
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.2179 of 2010
= = = = = = = = = = =
Dated: 18th day of June, 2010
ORDER
Petitioner, who is the 10th accused in C.P.No.63/2010 on
the file of the J.F.C.M Court, Karunagappally, for offences
punishable under Sections 143, 147, 148, 120(b), 447, 427,
332, 436 and 307 read with 149 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, Karunagappally and seeks regular bail.
Crl.M.C. No.2179 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 18th day of June, 2010
V. RAMKUMAR,
(JUDGE)
dmb