High Court Kerala High Court

Shiyas. vs State Of Kerala on 13 May, 2010

Kerala High Court
Shiyas. vs State Of Kerala on 13 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1663 of 2010()


1. SHIYAS., AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.K.SUNILKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :13/05/2010

 O R D E R
                        P.S.GOPINATHAN, J
                       -------------------
                     Crl.M.C No.1663 of 2010
                      --------------------
               Dated this the 13th day of May, 2010

                            O R D E R

Petition under Section 482 of the Criminal Procedure Code

with the following prayer:

“It is therefore most humbly prayed that this
Hon’ble Court may be pleased to direct the Judicial
First Class Magistrate Court, Kothamangalam to
consider the bail application which would be filed
by the petitioner in C.C.No.170/2010 pending
before the aforesaid Court and pass orders
thereon on the date of his surrender itself in the
light of the dictum laid down by this Honourable
Court in Biju Vs. State of Kerala reported in 2007
(2) KLT 280 and taking into account that charge
sheet in the above case was already filed and the
petitioner was earlier granted bail.”

2. The petition is disposed of directing the petitioner to

surrender before the Judicial Magistrate of the First Class,

Kothamangalam, and to file an application for bail, which shall be

disposed of by the learned Magistrate on the same day itself on

merits and in accordance with law.

(P.S.GOPINATHAN, JUDGE)

rtr/