High Court Kerala High Court

Shivan vs State Of Kerala on 13 July, 2010

Kerala High Court
Shivan vs State Of Kerala on 13 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2658 of 2010()


1. SHIVAN, AGED 30, S/O.YAJENESHWARA,
                      ...  Petitioner
2. JAGADEESH, AGED 20, S/O.KORAGAPPA,
3. SANTHOSH KUMAR, AGED 22 YEARS,
4. SATHEESHA, AGED 29 YEARS,

                        Vs



1. STATE OF KERALA, REP.BY
                       ...       Respondent

                For Petitioner  :SRI.PRAVEEN K. JOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/07/2010

 O R D E R
                           V. RAMKUMAR, J.
                  .....................................................
                   Crl.M.C. No. 2658 of 2010
                 ........................................................
                Dated: 13th day of July, 2010

                                      ORDER

Petitioners, who are the accused in Crime No. 342 of 2010 of

Kumbala Police Station for offences punishable under Sections

447, 427 and 153 (A) read with Sec. 34 I.P.C. 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.

In case the Police, after investigation, files a final report

charge- sheeting the petitioners and in case grounds exist to assail

the charge sheet , the petitioners may work out their remedies by

moving the appropriate court.

V. RAMKUMAR,
(JUDGE)