IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1936 of 2010()
1. SOORAJ, S/O. GOPINATHAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.RAJIT
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/06/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = =
Crl.M.C. No. 1936 of 2010
= = = = = = = = = = =
Dated: 4th day of June, 2010
ORDER
Petitioner, who is the accused in Crime No.154/2002 of
the Ernakulam Town South Police Station, for offences
punishable under Section 395 IPC, whose case is now
pending before the Additional Chief Judicial Magistrate
Court, Ernakulam as L.P. No. 7/2009, 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 Additional Chief Judicial Magistrate Court, Ernakulam
and seeks regular bail.
Crl.M.C. No. 1936 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 4th day of June, 2010
V. RAMKUMAR,
(JUDGE)
dmb