IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1340 of 2010()
1. MANI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.SUNNY MATHEW
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: 1340 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 L.P. No. 12 of 2008 on the file of Additional Sessions
Judge, Vadakara under Section 341, 308 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.
3. The petitioner is directed to surrender before that court on
or before 30.6.2010. If the petitioner files bail application, that
shall be disposed of on the same day.
The petition allowed to that extent.
M. L. JOSEPH FRANCIS,
JUDGE
dl/