High Court Kerala High Court

Nazeer vs State Of Kerala on 27 April, 2010

Kerala High Court
Nazeer vs State Of Kerala on 27 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1539 of 2010()


1. NAZEER, S/O.SULAIMAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  : No Appearance

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

 Dated :27/04/2010

 O R D E R
                    M. L. JOSEPH FRANCIS, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Crl.M.C. NO: 1539 OF 2010
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

              Dated this the 27th 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. 284 of 2006 on the file of JFCMC, Kottarakkara under

Sections 341, 323, 421 r/w. Section 149 of IPC.

2. Heard the learned counsel for the petitioner. Learned

Public Prosecutor opposes the application.

3. Since the petitioner is willing to surrender and face trial,

practically no purpose will be served by sending the petitioner to

jail. Since non-bailable warrant is pending, the proper procedure is

to approach the court below and to file an application for

cancellation of warrant under Section 70(2) of Cr.P.C.

4. The petitioner is directed to surrender before that court on

or before 30.6.2010. On such surrender the court may allow the

petitioner to go on bail. While releasing the petitioner on bail, the

court may impose normal conditions.

The petition allowed to that extent.

M. L. JOSEPH FRANCIS, JUDGE
dl/