IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1349 of 2010()
1. MUKUNDAN
... Petitioner
Vs
1. S.I OF POLICE, ERUMAPETTY
... Respondent
For Petitioner :SRI.C.A.CHACKO
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: 1349 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.462 of 2008 of JFCMC, Vadakkanchery
under Section 323, 324 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/