IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2632 of 2010()
1. DINESH, S/O.DIVAKARAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/07/2010
O R D E R
V. RAMKUMAR, J.
=============================
Crl.M.C. No. 2632 of 2010
.===============================
Dated: 12.07.2010
ORDER
The petitioner, who is the 1st accused in Crime No.50/2010
of Puthoor Police Station for an offence punishable under Section
498A, seeks a direction to the J.F.C.M -I, Kottarakkara 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.
V. RAMKUMAR,
(JUDGE)
sj