IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 368 of 2010()
1. BOBAS, S/O.CHELLAMMA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.M.R.SARIN
For Respondent : No Appearance
The Hon'ble MR. Justice P.BHAVADASAN
Dated :03/02/2010
O R D E R
P.BHAVADASAN, J.
---------------------------
Crl.M.C No.368 OF 2010
--------------------------------
Dated this the 3rd day of February 2010
-----------------------------------------------------
ORDER
The only relief that is sought for in this petition is for a
direction to the learned Magistrate to consider the bail application
that would be filed by the petitioner on the day of his surrender
itself.
2. Petitioner is the 3rd accused in Crime No.196/2009
of Neyyardam Police Station and the offence alleged against him
is punishable under Section 55(g) of Abkari Act.
3. Petitioner says that he is innocent and he has been
falsely implicated. It is for the petitioner to justify his contentions
in the appropriate time.
4. Whatever that be, in case the petitioner surrenders
before the court below and files an application for bail, after
giving notice to the learned Public Prosecutor, the court below
shall consider the application for bail on the same day itself and
pass orders in accordance with law.
Sd/-
P.BHAVADASAN,
JUDGE
//TRUE COPY//
vdv P.A TO JUDGE