High Court Kerala High Court

Thamkamany vs State Of Kerala on 27 April, 2010

Kerala High Court
Thamkamany vs State Of Kerala on 27 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1482 of 2010()


1. THAMKAMANY, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :27/04/2010

 O R D E R
                   M. L. JOSEPH FRANCIS, J.
             - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Crl.M.C. NO: 1482 OF 2010
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

               Dated this the 27th Day of April, 2010

                                 O R D E R

This petition under Section 482 Cr.P.C. is filed by a woman

who is the accused in C.P. No. 9 of 2010 on the file of JFMC,

Thiruvalla under Section 55(i) of Abkari Act.

2. Heard the learned counsel for the petitioner. Learned Public

Prosecutor opposes the application.

3. Since the petitioner is willing to surrender and face 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 to file an application for cancellation of

warrant under Section 70(2) of Cr.P.C.

4. The petitioner is directed to surrender before that court on or

before 30.6.2010. On such surrender the court may allow the

petitioner to go on bail. While releasing the petitioner on bail, the

court may impose normal conditions.

The petition allowed to that extent.

M. L. JOSEPH FRANCIS, JUDGE
dl/