IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1509 of 2009()
1. AJESH,S/O.ARAVINDAKSHAN,POTTANATT
... Petitioner
Vs
1. STATE OF KERALA,REP.BY PUBLIC PROSECUTOR
... Respondent
For Petitioner :SRI.A.C.DEVY
For Respondent :PUBLIC PROSECUTOR
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.1509 of 2009
-------------------------------------
Dated this the 15th day of May, 2009
O R D E R
Heard both sides. Public Prosecutor has no objection in allowing
this petition. This petition under Section 482 Cr.P.C is filed by the 2nd
accused in C.P.No.1 of 2009 on the file of Judicial Magistrate of the
First Class-III, Thrissur. The offence alleged is under Section 306 r/w
34 of I.P.C. Now non bailable warrant is pending against the petitioner.
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/-