IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2781 of 2010()
1. SREEJITH, S/O.SREEKRISHNAN, ALUNGALHOUSE
... Petitioner
2. ANEESH, S/O.MOHAN, MAYUR HOUSE,
3. NANDA KUMAR, S/O.SIDHARTHAN,
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE REP; BY PUBLIC PROSECUTOR,
For Petitioner :SRI.P.K.ANIL
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = =
Crl.M.C. No.2781 of 2010
= = = = = = = = = = =
Dated: 23rd day of July, 2010
ORDER
Petitioners, who are accused in Crime No.34/2010
of Vadanappally Police Station for offences punishable under
Sections 143, 147, 148, 341, 323 and 308 read with 149 IPC
and whose case is now pending before the J.F.C.M Court,
Chavakkad as C.P. No.81/2010, seek a direction to the said
Magistrate to release the petitioners 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 J.F.C.M Court, Chavakkad and seek regular bail.
Crl.M.C. No.2781 of 2010
2
Accordingly, this Crl.M.C. is disposed of permitting the
petitioners to surrender before the learned Magistrate and
files 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 any non-
bailable warrants against them.
Dated this the 23rd day of July, 2010
V. RAMKUMAR,
(JUDGE)
dmb