High Court Kerala High Court

Premakumari vs State Of Kerala on 16 April, 2010

Kerala High Court
Premakumari vs State Of Kerala on 16 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1306 of 2010()



1. PREMAKUMARI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

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

 Dated :16/04/2010

 O R D E R
                  M.L. JOSEPH FRANCIS, J.
              = = = = = = = = = = = = = = =
                 Crl.M.C. No.1306 of 2010
              = = = = = = = = = = = = = = =
       Dated this the 16th day of April, 2010.

                           O R D E R

This petition under Section 482 Cr.P.C. is filed by an

accused in L.P.12/08 on the file of the Judicial First Class

Magistrate-I, Palakkad under Section 406 IPC.

2. Now non bailable warrant is pending. The learned

counsel for the petitioner submitted that the petitioner is willing

to surrender and face trial and no purpose will be served by

sending the petitioner to jail. Learned Public Prosecutor opposes

the prayer.

3. Since non bailable warrant is pending the proper

procedure is to approach the Court below and file an application

for cancellation of warrant under Sec.70(2) of Cr.P.C. In order to

secure the ends of justice the following orders are issued.

4. The petitioner is directed to surrender before the

Court below on or before 30.6.2010. On such surrender that

Court may allow the petitioner to go on bail. While releasing the

Crl.M.C. No.1306 of 2010
-2-

petitioner on bail that Court may impose suitable normal

conditions.

Crl.M.C. is allowed to that extent.

M.L. JOSEPH FRANCIS, JUDGE.

ul/-