IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2793 of 2010()
1. MUSTAFFA, AGED 35 YEARS,
... Petitioner
2. ABDU SAMAD, AGED 50 YEARS,
3. SAFULLA, S/O. HUSSAIN,
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. CIRCLE INSPECTOR OF POLICE, WANDOOR.
3. STATE OF KERALA, REPRESENTED BY PUBLIC
For Petitioner :SRI.K.R.SHYNE
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/07/2010
O R D E R
V.RAMKUMAR, J.
= = = = = = = = = = =
Crl.M.C.No.2793 of 2010
= = = = = = = = = = = = = = =
Dated this the 22nd day of July, 2010
ORDER
Petitioners, who are accused Nos.1 to 3 in Crime
No.285/2010 of Wandoor Police Station for offences punishable
under Sections 143, 147, 148, 323, 324 and 294(b) read with 149
IPC seek a direction to the Magistrate 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 bearing in mind the
decisions in Ali Vs. State of Kerala (2000(2)KLT 280),
Shanu Vs. State of Kerala (2000(3)KLT 452), Krishna
Kumar Vs. State of Kerala (2005(1)KLD (Crl)42) and
P.P.Khader Vs. State of Kerala (2005 (1) KLD (Crl)250).
V.RAMKUMAR, JUDGE
dmb