IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1659 of 2009()
1. SAJEEV,S/O.SURENDRAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :19/05/2009
O R D E R
M.L.JOSEPH FRANCIS, J
------------------------------------
Crl.M.C No.1659 of 2009
-------------------------------------
Dated this the 19th day of May, 2009
O R D E R
Heard both sides. This petition under Section 482 Cr.P.C is filed
by the 2nd accused in C.C.No.100 of 2003 on the file of Judicial
Magistrate of the First Class-II, Aluva. The offence alleged is under
Section 379 of I.P.C. Now non bailable warrant is pending against the
petitioner.
2. The petitioner is ready to surrender and face trial. Since
the petitioner is prepared to surrender and face trial, there is no
necessity to send the petitioner to jail. Hence this petition is allowed.
The petitioner is directed to surrender before the trial court on or
before 10.07.2009. On such surrender, the learned Magistrate may
allow the petitioner to go on bail. While releasing the petitioner on bail
the learned Magistrate may impose suitable conditions.
M.L.JOSEPH FRANCIS
JUDGE
rtr/-