IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2903 of 2007()
1. NAZAR, S/O.MARAKKAR,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :18/05/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
B.A.No.2903 of 2007
---------------------------------------------
Dated this the 18th day of May, 2007
O R D E R
The petitioner is the accused in crime No.462/1998 of
Ottapalam Police Station/C.C.No.586/2006 in the file of the
Judicial First Class Magistrate Court, Ottapalam. The offences
alleged are under Sections 143, 147, 148, 294(b), 506(ii) read
with Section 149 IPC.
2. Heard both sides.
3. The petitioner is directed to surrender before the
court below within two weeks from today onwards and apply for
bail. The court below is directed to dispose of the same as far as
possible on the same day itself. No pre-trial detention is
required in the matter.
The bail application is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl