High Court Kerala High Court

Sani P.Issac vs State Of Kerala on 11 May, 2010

Kerala High Court
Sani P.Issac vs State Of Kerala on 11 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1633 of 2010()


1. SANI P.ISSAC,AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,THROUGH ADDITIONAL S.I.
                       ...       Respondent

                For Petitioner  :SRI.R.SANTHOSH BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :11/05/2010

 O R D E R
                   P.S.GOPINATHAN, J.

                 = = = = = = = = = = = = =
                 Crl.M.C.No.1633 of 2010.
                 = = = = = = = = = = = = =

            Dated this the 11th day of May, 2010.

                       O R D E R

This is a petition to recall the non-bailable warrant

issued against the petitioner, who is the accused in

CC.No.707/2004 on the file of the Judicial Magistrate of the

First Class, Thiruvalla for offence under section 279 and

304 IPC. It is reported that the petitioner was absconding.

However, the offence alleged is a bailable one. In the above

circumstances, the petitioner is directed to surrender

before the trial court and apply for bail, which shall be

considered and disposed by the learned Magistrate on the

same day itself on merits.

The Crl.M.C. is disposed of as above.

P.S.GOPINATHAN
(Judge)

Kvs/-