IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2513 of 2010()
1. SURESH, AGED 40 YEARS, S/O.NADESAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.V.V.RAJA
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = =
Crl.M.C. No.2513 of 2010
= = = = = = = = = = = =
Dated: 7th day of July, 2010
ORDER
Petitioner, who is the accused in Crime No.92/2000 of
Kottarakkara Excise Range for offences punishable under
Sections 8(1) and (2) of the Abkari Act, whose case is now
pending before the J.F.C.M Court-I, Kottarakkara as L.P.No.
16/2010 in C.P.No.385/2007, 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 Court-I, Kottarakkara and seeks regular bail.
Crl.M.C. No.2513 of 2010
2
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, 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, bearing in mind the decision in Sukumari v.
State of Kerala – 2001 (1) KLT 22.
Dated this the 7th day of July, 2010
V. RAMKUMAR,
(JUDGE)
dmb