IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1371 of 2010()
1. REMAKANTHAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.V.ANIL (K/1480/98)
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: 1371 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. 11 of 2006 of JFCMC-X, Thiruvananthapuram
under Section 138 of N.I. Act.
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 and that no purpose will be served by
sending the petitioner to jail.
3. The petitioner is directed to surrender before that court on
or before 30.6.2010. On such surrender that court may allow the
petitioner to go on bail. While releasing the petitioner on bail that
court may impose suitable normal condition.
The petition allowed to that extent.
M. L. JOSEPH FRANCIS, JUDGE.
dl/