High Court Kerala High Court

Shobith Bhaskaran vs The State Of Kerala on 19 May, 2009

Kerala High Court
Shobith Bhaskaran vs The State Of Kerala on 19 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1661 of 2009()


1. SHOBITH BHASKARAN, AGED 21 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.JIJO PAUL

                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.1661 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 an accused in C.C.No.2789 of 2007 on the file of Judicial

Magistrate of the First Class-II, Thrissur. The offence alleged is under

Sections 143, 147, 148, 341, 323 and 326 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/-