High Court Kerala High Court

Sunilkumar vs State Of Kerala on 16 June, 2010

Kerala High Court
Sunilkumar vs State Of Kerala on 16 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2100 of 2010()


1. SUNILKUMAR, AGED 41 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.S.RAJEEV (ALUVA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/06/2010

 O R D E R
                      V.RAMKUMAR, J.
                -------------------------------------
                Crl.M.C.No.2100 of 2010
               --------------------------------------
           Dated this the 16th day of June, 2010

                             ORDER

Petitioner who is the accused in Crime No.434/2007

of Njarakkal Police Station for offences punishable under

Sections 279 & 304(A) I.P.C. and whose case is now

pending before the Judicial Magistrate of the First Class

Court-I, Fort Kochi as C.C.No.829/2007 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 J.F.C.M-I, Fort Kochi 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

Crl.M.C.No.2100/2010
: 2 :

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 16th day of June, 2010.

V.RAMKUMAR, JUDGE

skj