IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1610 of 2009()
1. FIROZKHAN ALIAS FIROZ,
... Petitioner
Vs
1. STATE OF KERALA REP. BY PUBLIC
... Respondent
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :15/05/2009
O R D E R
M.L.JOSEPH FRANCIS, J
------------------------------------
Crl.M.C No.1610 of 2009
-------------------------------------
Dated this the 15th day of May, 2009
O R D E R
Heard both sides. This petition under Section 482 Cr.P.C is filed
by the accused in C.C.No.252 of 2008 on the file of Judicial Magistrate
of the First Class, Thodupuzha. The offence alleged is under Section
418 of I.P.C. Now non bailable warrant is pending.
2. Since the petitioner is willing to surrender and face trial,
practically no purpose will be served by sending 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/-