Kerala High Court
Jose vs State Of Kerala on 27 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2941 of 2010()
1. JOSE, PADAMADAN HOUSE, KUTTYKKAD,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.P.K.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :27/07/2010
O R D E R
V. RAMKUMAR, J.
=============
Crl.M.C. No.2941 OF 2010
================
Dated: 27th day of July, 2010
ORDER
The petitioner, who is the sole accused in Crime
No.766/2010 of Chalakkudy Police Station for an offence
punishable under Section 498(A) 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,
he shall be released on bail on appropriate conditions.
V. RAMKUMAR,
(JUDGE)
dmb