IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1384 of 2010()
1. SILJEESH, S/O.SUDHAKARAN
... Petitioner
2. SILBEESH, S/O. SUDHAKARAN
Vs
1. THE SUB INSPECTOR OF POLICE
... Respondent
2. THE STATE OF KERALA
For Petitioner :SRI.P.RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :23/04/2010
O R D E R
M. L. JOSEPH FRANCIS, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Crl.M.C. NO: 1384 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd Day of April, 2010.
O R D E R
This petition under Section 482 of Cr.P.C. is filed by the
accused in S.C. No. 850 of 2008 on the file of 1st Addl. Asst.
Sessions Court, Thrissur under Section 143, 147, 148, 341, 323,
324, 308 r/w Section 149 of IPC.
2. Since the petitioner is willing to surrender and face the
trial, practically no purpose will be served by sending the petitioner
to jail. Since non bailable warrant is pending, the proper procedure
is to approach the court below and file an application for
cancellation of warrant under Section 70(2) of Cr.P.C. The
petitioner is directed to surrender before that court on or before
30.6.2010. On such surrender, that court may allow the petitioner
to go on bail. While releasing the petitioner on bail that court may
impose normal conditions.
The petition is allowed to that extent.
M. L. JOSEPH FRANCIS, JUDGE
dl/