High Court Kerala High Court

Mani vs State Of Kerala on 20 April, 2010

Kerala High Court
Mani vs State Of Kerala on 20 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1340 of 2010()



1. MANI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

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

 Dated :20/04/2010

 O R D E R
                    M. L. JOSEPH FRANCIS, J.
             - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Crl.M.C. NO: 1340 OF 2010
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 20th Day of April, 2010

                                 O R D E R

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

accused in L.P. No. 12 of 2008 on the file of Additional Sessions

Judge, Vadakara under Section 341, 308 r/w Section 34 of IPC.

2. Now non-bailable warrant is pending. The learned

counsel for the petitioner submitted that the petitioner is willing to

surrender and face the trial.

3. The petitioner is directed to surrender before that court on

or before 30.6.2010. If the petitioner files bail application, that

shall be disposed of on the same day.

The petition allowed to that extent.

M. L. JOSEPH FRANCIS,
JUDGE

dl/