IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2808 of 2010()
1. SHIJU, S/O.JAYAN, AGED 31 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY STATION HOUSE
... Respondent
For Petitioner :SRI.ABDURAHIMAN VAYALIL PEEDIKAYIL
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = =
Crl.M.C. No.2808 of 2010
= = = = = = = = = = = = = = =
Dated: 22.07.2010
ORDER
Petitioner, who is the 3rd accused in Crime No.381/2010 of
Payyoli Police Station, Kozhikode for offences punishable under
Sections 498A and 406 IPC, 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 22nd day of July , 2010
V. RAMKUMAR,
(JUDGE)
sj