IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3409 of 2010()
1. LIBIN AGED 21 YEARS, S/O.LEELAMMA JOSEPH
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.R.SANTHOSH BABU
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/08/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------
Crl.M.C.No.3409 of 2010
----------------------------------------
Dated this the 18th day of August, 2010
ORDER
Petitioner, who is the seventh accused in Crime No.492
of 2009 of Koipuram Police Station for offences punishable
under Sections 143, 144, 147, 148, 149, 294(b) & 307 I.P.C.,
seeks a direction to the Magistrate concerned to release the
petitioner on bail on the date of his surrender itself.
2. Accordingly, this Crl.M.C. is disposed of permitting
the petitioner to surrender before the learned Magistrate and
file an application for regular bail within a period of two
weeks from today. In case, the petitioner complies with the
above condition, his bail application shall be considered and
disposed of on merits preferably on the same date on which it
is filed.
V.RAMKUMAR, JUDGE
skj