High Court Kerala High Court

V.Pradeep vs State Of Kerala on 9 February, 2009

Kerala High Court
V.Pradeep vs State Of Kerala on 9 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 595 of 2009()



1. V.PRADEEP
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/02/2009

 O R D E R
                           V. RAMKUMAR, J.
                 * * * * * * * * * * * * * * * * * *
                      Crl.M.C. No. 595 of 2009
                * * * * * * * * * * * * * * * * * *
                     Dated: 9th February, 2009

                                  ORDER

Petitioner who is the accused in C.C. No. 394 of 2002 on the file
of the Chief Judicial Magistrate Court, Kollam and whose case is now
pending as L.P. No. 97 of 2005, 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 Chief Judicial 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, 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, if any, against him.

Dated this the 9th day of February, 2009.

Sd/-V. RAMKUMAR,
(JUDGE)
/true copy/
ani