IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1292 of 2007()
1. VALLIYANGAL HASSAN, S/O.YAHOO,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :27/04/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. M.C NO. 1292 OF 2007
=================================
Dated this the 27th day of April 2007
O R D E R
The petitioner who is the accused in C.C No. 798/2003 in the file
of Judicial First Class Magistrate’s Court, Parappanangadi with respect
to the offence under Section 498-A of IPC, has sought for a direction
to the court below that there may not be an order of pre-trial
detention at the time of his appearance. It was submitted that he
could not appear before the court as no summons was received.
2. In the circumstances, the petitioner is directed to surrender
before the court below within two weeks from today and file an
application for bail. Non bailable warrant is not to be executed in the
meantime. Pre-trial detention is not required. The court below shall
as far as possible dispose of the application for bail, to be filed on the
date of appearance of the petitioner itself.
The Crl. M.C is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV