High Court Kerala High Court

Asif vs State Of Kerala on 1 July, 2010

Kerala High Court
Asif vs State Of Kerala on 1 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2418 of 2010()


1. ASIF, S/O.MUHAMMED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/07/2010

 O R D E R
                             V. RAMKUMAR, J.
                    ......................................................
                     Crl.M.C. No. 2418 of 2010
                    .....................................................
                    Dated: Ist day of July 2010

                                        ORDER

Petitioner, who is the accused in Crime No. 39 of 2010 of

Thamarassery Police Station for offences punishable under

Sections 323, 406, 420 and 498 A read with Sec. 34 I.P.C. 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.

V. RAMKUMAR,
(JUDGE)
ani/