High Court Kerala High Court

Binu @ Binoj vs State Of Kerala on 27 April, 2010

Kerala High Court
Binu @ Binoj vs State Of Kerala on 27 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1532 of 2010()



1. BINU @ BINOJ
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  : No Appearance

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

 Dated :27/04/2010

 O R D E R
                    M.L. JOSEPH FRANCIS, J.
               = = = = = = = = = = = = = = =
                  Crl.M.C. No.1532 of 2010
               = = = = = = = = = = = = = = =
         Dated this the 27th day of April, 2010.

                             O R D E R

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

accused in C.P.67/09 on the file of the Judicial First Class

Magistrate, Thiruvalla under S.55(i) of Abkari Act.

2. The learned counsel for the petitioner submitted

that the petitioner is willing to surrender and face trial. Since

non bailable warrant is pending the proper procedure is to file

an application before that Court to cancel the warrant under

Sec.70(2) of Cr.P.C.

3. The petitioner is directed to surrender before that

Court on or before 30.6.2010. If the petitioner files an

application for bail the same shall be disposed of on the same

day.

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

Sd/- M.L. JOSEPH FRANCIS, JUDGE.

ul/-

//true copy//
P.A. to Judge.