High Court Kerala High Court

Abu Sali vs The Sub Inspector Of Police on 30 July, 2010

Kerala High Court
Abu Sali vs The Sub Inspector Of Police on 30 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3032 of 2010()


1. ABU SALI, S/O.A.M.MOHAMMED, ALAMPADY
                      ...  Petitioner
2. BASHEER, S/O.AHAMMED,
3. JAFFAR, S/O.MUHAMMED,
4. MIRSHAD, S/O.ABDULLA,

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.S.JIJI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/07/2010

 O R D E R
                       V. RAMKUMAR, J.
               = = = = = = = = = = = = = =
                  Crl.M.C. No. 3032 of 2010
              = = = = = = = = = = = = = = =
                Dated: 30th day of July, 2010

                              ORDER

Petitioners, who are accused Nos.2 to 5 in Crime

No.432/2010 of Kasargod Police Station for offences punishable

under Sections 143, 147, 148, 323, 324, 341, 365 and 427 read

with 149 IPC, seek a direction to the Magistrate concerned to

release the petitioners on bail on the date of their surrender itself.

2. Accordingly, this Crl.M.C. is disposed of permitting the

petitioners to surrender before the learned Magistrate and file an

application for regular bail within a period of two weeks from

today. In case, the petitioners comply with the above condition,

their bail application shall be considered and disposed of on

merits preferably on the same date on which it is filed.

Dated this the 30th day of July, 2010

V. RAMKUMAR,
(JUDGE)
dmb