IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2875 of 2010()
1. MANOJ @ ANTONY AGED 19 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/07/2010
O R D E R
V.RAMKUMAR, J.
--------------------------------------
Crl.M.C.No.2875 of 2010
---------------------------------------
Dated this the 23rd day of July, 2010
ORDER
Petitioner, who is the second accused in Crime
No.440/2010 of Eravipuram Police Station, Kollam District for
offences punishable under Sections 143, 147, 148, 452, 294(b),
341, 323, 324 & 506(ii) read with Section 149 I.P.C. and Sec.27
of Arms Act, 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.
Dated this the 23rd day of July, 2010.
V. RAMKUMAR,
(JUDGE)
skj