IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1149 of 2008()
1. SHIJU KUMAR, S/O.SUKUMARAN,
... Petitioner
2. K.M.PRAKASAN, S/O.KORAGAPPA GAUDA,
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE REP. BY PUBLIC PROSECUTOR,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/03/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C.No. 1149 of 2008
= = = = = = = = = = = = = =
Dated this the day of March, 2008
ORDER
Petitioners, who are accused in CP No. 18 of 2008 on the file
of the Judicial First Class Magistrate, Kasaragod for an offence
punishable under Section 8(2) of the Abkari Act seek a direction to the
said Magistrate to release the petitioner 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 learned Magistrate and seek regular bail.
Accordingly, this Criminal Miscellaneous Case 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 non bailable warrants, if any, against them.
V. RAMKUMAR, JUDGE.
rv