High Court Kerala High Court

Vanaja vs State Of Kerala on 31 May, 2010

Kerala High Court
Vanaja vs State Of Kerala on 31 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1873 of 2010()


1. VANAJA, AGED 45 YEARS, W/O.KRISHNAN,
                      ...  Petitioner
2. KRISHNAMMA P.K., RESIDING AT CHIRATHARA,

                        Vs



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

                For Petitioner  :SRI.R.SANTHOSH BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/05/2010

 O R D E R
                                V. RAMKUMAR, J.
                          = = = = = = = = == = = = ==
                            Crl.M.C.No.1873 of 2010
                         = = == = = = = = == = = == =
                                Dated:31.05.2010

                                     ORDER

Petitioners, who are accused Nos.1 & 2 in C.C No.924 of 2004
now pending before the J.F.C.M, Thiruvalla as L.P. No.100/2009 for
offences punishable under Sections 452,323,294(b) and 506(ii) read
with 34 IPC seek a direction to the said Magistrate to release the
petitioners on bail on the date of their surrender itself.

2. Admittedly, non-bailable warrants of arrest are pending
against the petitioners. The circumstances under which those non-
bailable warrants of arrest came to be issued against the petitioners
are not discernible to this Court. It is only proper that the petitioners
surrender before the J.F.C.M, and seek regular bail.

Accordingly, this Crl.M.C. is disposed of permitting the
petitioners to surrender before the learned Magistrate and file an
application for regular bail within a period of two weeks from today.
In case, the petitioners comply with the above condition, their 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 them.

Dated this the 31st day of May, 2010
V. RAMKUMAR,
(JUDGE)
sj