IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3034 of 2009()
1. IQBAL, AGED 31 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. S.I.OF POLICE, ANTHIKKAD POLICE STATION,
For Petitioner :SRI.C.D.DILEEP
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :17/09/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.M.C.NO. 3034 OF 2009
------------------------------------------
Dated 17th September 2009
O R D E R
Petitioner is the third accused in
C.C.249/2003 on the file of Judicial First Class
Magistrate-II, Thrissur. Petitioner had earlier
filed Crl.M.C.72/2006 to quash the proceedings.
Under Annexure-B order, the petition was dismissed
but petitioner was granted two weeks time to
surrender and apply for bail. Petitioner did not
surrender. This petition is filed for granting two
weeks time to appear before the Magistrate as
provided under Annexure-B order. Argument of the
learned counsel is that petitioner was not in India
and he came back only yesterday and therefore, two
weeks time be granted. I find no reason to grant
time as sought for. While dismissing
Crl.M.C.72/2006 this court granted two weeks time to
surrender before the Magistrate, so that petitioner
will not be arrested within that period. Petitioner
did not avail that benefit. He is not entitled to
CRMC 3034/09
2
seek two weeks further time to appear before the
Magistrate.
Petition is dismissed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.