High Court Kerala High Court

Reji vs The State Of Kerala Rep.By on 31 August, 2009

Kerala High Court
Reji vs The State Of Kerala Rep.By on 31 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2924 of 2009()


1. REJI, S/O.GEORGE, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REP.BY
                       ...       Respondent

                For Petitioner  :SRI.P.VINODKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :31/08/2009

 O R D E R
                      P.Q.BARKATH ALI, J
                     ------------------------------------
                    Crl.M.C No.2924 of 2009
                     -------------------------------------
              Dated this the 31st day of August, 2009

                               O R D E R

This is a petition under Section 482 Cr.P.C by the 2nd

accused in C.C.No.433 of 2005 of Judicial Magistrate of the First

Class-II, Chengannur. The case against him was split up and is

now numbered as C.C.No.78 of 2007.

2. The allegations against the petitioner is that he along

with accused 1 and 3 wrongfully restrained the defacto

complainant who was riding a motor cycle on March 29, 2004 at

about 7.30 p.m and voluntarily caused hurt to him by beating

with a stick and stabbing with a knife and thereby committed the

offences punishable under Sections 341, 324 r/w 34 I.P.C. The

case against accused 1 and 3 ended in acquittal as seen from the

copy of the judgment of the lower court produced as Annexure-

A1. As the petitioner was employed abroad, the case against him

was split up. Now a non bailable warrant is pending against him.

He apprehends that if he surrenders before the trial court, he

may be remanded. The petitioner wanted to go abroad also. The

petitioner prays that the learned Magistrate may be directed to

Crl.M.C No.2924 of 2009 2

consider his bail application on the date of this surrender itself

and to direct the Magistrate to release him on bail.

3. Notice given to the learned Public Prosecutor. He has

no objection.

4. In the result, this Crl.M.C is allowed in part. The

petitioner shall surrender before the trial court on or before

14.09.09. On such surrender, the trial court shall consider his

bail application on the date of surrender itself and pass

appropriate orders. Meanwhile the trial court is directed to keep

the non bailable warrant issued against him pending.

(P.Q.BARKATH ALI, JUDGE)
rtr/-