High Court Kerala High Court

Swaminathan vs State Of Kerala on 17 February, 2009

Kerala High Court
Swaminathan vs State Of Kerala on 17 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 697 of 2009()


1. SWAMINATHAN, S/O.DAMODHARAN,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.ANAND

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :17/02/2009

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                 CRL.M.C. NO. 697 OF 2009
            = = = = = = = = = = = = = = =
      Dated this the 17th day of February, 2009.

                           O R D E R

This petition is filed with a prayer to direct the Judicial

First Class Magistrate Court-II, Palakkad to consider the bail

application filed by the petitioner in L.P. 30/96 of Judicial

First Class Magistrate-II Palakkad in Mankara Police Crime

No.173/91. It has to be stated that the crime is registered in

the year 1991 and it is pending in the long pending case

register for almost 13 years from 1996. Now the petitioner

wants the Court to consider the bail application the moment

he surrenders before the Court. I do not want to say

anything on it at this stage but I direct the learned Judicial

First Class Magistrate-II, Palakkad to consider the bail

application, in the event of surrender, as expeditiously as

possible.

The CRL.M.C. is disposed of accordingly.

Sd/-

M.N. KRISHNAN, JUDGE.

ul/-

// true copy //

P.A. To Judge.