High Court Kerala High Court

Mujeeb vs The Sub Inspector Of Police on 16 August, 2010

Kerala High Court
Mujeeb vs The Sub Inspector Of Police on 16 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3375 of 2010()


1. MUJEEB, S/O.ABOOBACKER, NAIMARMOOLA,
                      ...  Petitioner

                        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 :16/08/2010

 O R D E R
                                V. RAMKUMAR, J.
                          = = = = = = = = = = = = = =
                           Crl.M.C. No.3375 of 2010
                         = = = = = = = = = = = = = = =
                                Dated: 16.08.2010

                                       ORDER

Petitioner, who is the accused in Crime No.432/2010

of Kasaragod Police Station for offences punishable under Sections

143,147,148,323,324,341,365 and 427 read with 149 IPC, 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.

Dated this the 16thday of August , 2010
V. RAMKUMAR,
(JUDGE)
sj