IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3014 of 2010()
1. SUBHADRA, AGED 60 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED
... Respondent
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = =
Crl.M.C.No.3014 of 2010
= = = = = = = = = = = = = = =
Dated: 29.07.2010
ORDER
Petitioner, who is the accused in Crime No.116/2005
of Karunagappally Police Station for offences punishable under
Sections 120(b),143,147,148,452,323,324,308,506(ii) and 427
read with 149 IPC and Section 27 of the Arms Act and whose case
is now pending before the J.F.C.M-II, Karunagappally as C.P.
No.112/2008 seeks a direction to the said Magistrate to release
the petitioner on bail on the date of her 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 learned Magistrate and
seeks regular bail.
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,
her 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 her.
Dated this the 29th day of July, 2010
V. RAMKUMAR,
(JUDGE)
sj