High Court Kerala High Court

Valliyangal Hassan vs The State Of Kerala on 27 April, 2007

Kerala High Court
Valliyangal Hassan vs The State Of Kerala on 27 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1292 of 2007()


1. VALLIYANGAL HASSAN, S/O.YAHOO,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.K.MOHAMED RAVUF

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :27/04/2007

 O R D E R
                             K.R. UDAYABHANU, J

                 =================================

                         CRL. M.C NO.  1292 OF 2007

                 =================================

                    Dated this the 27th day of April 2007


                                     O R D E R

The petitioner who is the accused in C.C No. 798/2003 in the file

of Judicial First Class Magistrate’s Court, Parappanangadi with respect

to the offence under Section 498-A of IPC, has sought for a direction

to the court below that there may not be an order of pre-trial

detention at the time of his appearance. It was submitted that he

could not appear before the court as no summons was received.

2. In the circumstances, the petitioner is directed to surrender

before the court below within two weeks from today and file an

application for bail. Non bailable warrant is not to be executed in the

meantime. Pre-trial detention is not required. The court below shall

as far as possible dispose of the application for bail, to be filed on the

date of appearance of the petitioner itself.

The Crl. M.C is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV