IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2205 of 2010()
1. RADHAKRISHNAN, AGED 41,
... Petitioner
Vs
1. THE S.I.OF POLICE
... Respondent
For Petitioner :SRI.V.SETHUNATH
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/06/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C.No.2205 of 2010
--------------------------------------
Dated this the 18th day of June, 2010
ORDER
Petitioners, who are accused Nos.1 & 2 in Crime
No.213/2010 of Perunad Police Station for offences
punishable under Sections 452, 324 & 427 read with
Section 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.
Dated this the 18th day of June, 2010.
V. RAMKUMAR,
(JUDGE)
skj