IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2293 of 2010()
1. RADHAKRISHNA NAYAK, AGED 36 YEARS,
... Petitioner
Vs
1. THE S.H.O., BADIADUKKA POLICE STATION,
... Respondent
For Petitioner :SRI.S.JIJI
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/06/2010
O R D E R
V. RAMKUMAR, J.
..........................................
Crl.M.C. No. 2293 of 2010
..............................................
Dated: 29-6-2010
ORDER
The petitioner, who is the accused in Crime No172 of 2010
of Badiyadukka Police Station for offences punishable under
Sections 143, 147, 148, 332, 427 and 307 read with Sec. 149
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,
he shall be released on bail on appropriate conditions.
Sd/-V. RAMKUMAR,
(JUDGE)
ani/
/true copy/
P.S. to Judge