High Court Kerala High Court

Pareeth Shafeek vs State Of Kerala on 15 May, 2009

Kerala High Court
Pareeth Shafeek vs State Of Kerala on 15 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1630 of 2009()


1. PAREETH SHAFEEK, S/O. MOIDEEN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.MANSOOR.B.H.

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :15/05/2009

 O R D E R
                       M.L.JOSEPH FRANCIS, J
                        ------------------------------------
                       Crl.M.C No.1630 of 2009
                        -------------------------------------
                 Dated this the 15th day of May, 2009

                                  O R D E R

Heard both sides. This petition under Section 482 Cr.P.C is filed

by the accused in C.C.No.138 of 2005 on the file of Judicial Magistrate

of the First Class-I, Aluva. The offence alleged is under Section 379

r/w Section 34 of I.P.C. Now non bailable warrant is pending.

2. Since the petitioner is willing to surrender and face trial,

practically no purpose will be served by sending the petitioner to jail.

Hence this petition is allowed. The petitioner is directed to surrender

before the trial court on or before 10.07.2009. On such surrender, the

learned Magistrate may allow the petitioner to go on bail. While

releasing the petitioner on bail the learned Magistrate may impose

suitable conditions.

M.L.JOSEPH FRANCIS
JUDGE
rtr/-