High Court Kerala High Court

Sreenivasan vs State Of Kerala on 25 March, 2008

Kerala High Court
Sreenivasan vs State Of Kerala on 25 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1275 of 2008()


1. SREENIVASAN, KICHU BHAVANAM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.SREEDUTT

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/03/2008

 O R D E R
                        V. RAMKUMAR, J.
                    = = = = = = = = = = = = =
                      Crl.M.C.No.1275 of 2008
                   = = = = = = = = = = = = = =
              Dated this the 18th day of March, 2008

                               ORDER

The Petitioner, who is the 2nd accused in C.P.No.112 of 2007 on

the file of the J.F.C.M, Kasaragod, for an offence punishable under

Section 55(g) of the Kerala Abkari Act, seeks a direction to the said

Magistrate to release the petitioner on bail on his appearance on

summons.

2. The petitioner would contend that he has received the

summons and he proposes to appear before the Magistrate on

29.03.08, to which date the case stands posted. The petitioner is

permitted to file an application for regular bail on or before the said

date.

Accordingly, this Criminal Miscellaneous Case is disposed of

directing the Magistrate to consider and dispose of the bail

application preferably on the same date on which it is filed, bearing in

mind the principles laid down in Sukumari v. State of Kerala

(2001 (1) KLT 22).

V. RAMKUMAR, JUDGE

sj