IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2977 of 2007()
1. MAKBOOL MANDAYIPPURAM, AGED 34 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. S.H.O., MANJERI POLICE STATION.
For Petitioner :SRI.TOMY JOHN VETTATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :18/05/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
B.A.No.2977 of 2007
---------------------------------------------
Dated this the 18th day of May, 2007
O R D E R
The petitioner is the accused in crime No.201/03 of Manjeri
Police Station. The offence is under Sections 406 and 420 read
with 34 IPC.
2. Heard both sides.
3. The petitioner is directed to surrender before the
court below within two weeks from today onwards and apply for
bail. The court below is directed to dispose of the same as far as
possible on the same day itself. No pre-trial detention is
required in the matter.
The bail application is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl