High Court Kerala High Court

T.A.Azeez vs The Station House Officer on 20 April, 2010

Kerala High Court
T.A.Azeez vs The Station House Officer on 20 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1379 of 2010()



1. T.A.AZEEZ
                      ...  Petitioner

                        Vs

1. THE STATION HOUSE OFFICER, BAKEL PS
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                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: 1379 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 C.C. No. 345 of 2009 of JFCMC-II, Hosdurg under

Section 341, 323, 324, 326 r/w. Section 34 of IPC.

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/