High Court Kerala High Court

Subhash vs State Rep.By The Pubilc … on 20 July, 2010

Kerala High Court
Subhash vs State Rep.By The Pubilc … on 20 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2774 of 2010()


1. SUBHASH, S/O.ASHOKAN,
                      ...  Petitioner

                        Vs



1. STATE REP.BY THE PUBILC PROSECUTOR
                       ...       Respondent

                For Petitioner  :SRI.M.SHAJU PURUSHOTHAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/07/2010

 O R D E R
                          V. RAMKUMAR, J.
                 ..............................................
                   Crl.M.C. No. 2774 of 2010
               ...................................................
                      Dated: 20th July, 2010

                                  ORDER

The petitioner, who is the accused in Crime No. 403 of
2001 of Mathilakam Police Station for offences punishable under
Sections 143, 147, 148, 323 and 324 read with Sec. 149 I.P.C. and
whose case is now pending before the J.F.C.M. Kodungallur as C.C.
No. 677 of 2006, 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 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,
he shall be released on bail on appropriate conditions.

Dated this the 20th day of July, 2010.

V. RAMKUMAR,
(JUDGE)