IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1306 of 2010()
1. PREMAKUMARI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :16/04/2010
O R D E R
M.L. JOSEPH FRANCIS, J.
= = = = = = = = = = = = = = =
Crl.M.C. No.1306 of 2010
= = = = = = = = = = = = = = =
Dated this the 16th day of April, 2010.
O R D E R
This petition under Section 482 Cr.P.C. is filed by an
accused in L.P.12/08 on the file of the Judicial First Class
Magistrate-I, Palakkad under Section 406 IPC.
2. Now non bailable warrant is pending. The learned
counsel for the petitioner submitted that the petitioner is willing
to surrender and face trial and no purpose will be served by
sending the petitioner to jail. Learned Public Prosecutor opposes
the prayer.
3. Since non bailable warrant is pending the proper
procedure is to approach the Court below and file an application
for cancellation of warrant under Sec.70(2) of Cr.P.C. In order to
secure the ends of justice the following orders are issued.
4. The petitioner is directed to surrender before the
Court below on or before 30.6.2010. On such surrender that
Court may allow the petitioner to go on bail. While releasing the
Crl.M.C. No.1306 of 2010
-2-
petitioner on bail that Court may impose suitable normal
conditions.
Crl.M.C. is allowed to that extent.
M.L. JOSEPH FRANCIS, JUDGE.
ul/-