IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1326 of 2010()
1. BIJI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.K.SUNILKUMAR
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.1326 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 accused
in Crime No.2440/08 of Perumbavoor Police Station u/Ss.120
(B), 468, 419, 420, 447 r/w S.34 of IPC and S.3(i), (iv), (v) of
S.C./ST(Prevention of Atrocities) Act.
2. The learned counsel for the petitioners submitted that
petitioners are willing to surrender and face the trial.
3. The petitioners are directed to surrender before the
Judicial First Class Magistrate, Perumbavoor on or before
30.6.2010. If the petitioners file applications for bail the same
shall be disposed of on the same day.
Crl.M.C. is allowed to that extent.
Sd/-
M.L. JOSEPH FRANCIS, JUDGE.
ul/-
[true copy]
P.A. To Judge.