IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2391 of 2009()
1. AJITHKUMAR, AGED 39 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.T.SURESHKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :23/07/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No.2391 OF 2009
===========================
Dated this the 23rd day of July,2009
ORDER
Petitioner is the first accused in C.C.5 of 2007
on the file of Judicial First Class Magistrate Court-
II, Pathanamthitta. This petition is filed for a
direction to the Magistrate to release him on bail on
accepting the amount to be fixed and also to grant
exemption under section 205 of Code of Criminal
Procedure. Petitioner is not entitled to approach this
court for an anticipatory order under section 205.
Petitioner is to approach the learned Magistrate for
appropriate order and if aggrieved he is entitled to
approach this Court at a later stage.
Petition is dismissed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006