High Court Kerala High Court

Sajeev vs State Of Kerala on 19 May, 2009

Kerala High Court
Sajeev vs State Of Kerala on 19 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1659 of 2009()


1. SAJEEV,S/O.SURENDRAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

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

 Dated :19/05/2009

 O R D E R
                      M.L.JOSEPH FRANCIS, J
                        ------------------------------------
                       Crl.M.C No.1659 of 2009
                        -------------------------------------
                 Dated this the 19th day of May, 2009

                                  O R D E R

Heard both sides. This petition under Section 482 Cr.P.C is filed

by the 2nd accused in C.C.No.100 of 2003 on the file of Judicial

Magistrate of the First Class-II, Aluva. The offence alleged is under

Section 379 of I.P.C. Now non bailable warrant is pending against the

petitioner.

2. The petitioner is ready to surrender and face trial. Since

the petitioner is prepared to surrender and face trial, there is no

necessity to send 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/-