High Court Kerala High Court

Navas vs State Of Kerala Through The on 5 August, 2010

Kerala High Court
Navas vs State Of Kerala Through The on 5 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3125 of 2010()


1. NAVAS,S/O.BASHEER,VELLUPARAMBIL HOUSE,
                      ...  Petitioner
2. MAHIN NASAR,S/O.NASAR,MATTATHIL
3. FYSAL,S/O.ABDUL RAZAK,PALAMOOTTIL HOUSE,
4. NASEER,S/O.ABDUL KHADER,ELAVUMTHADATHIL
5. SHAFI,S/O.HAMZA,MANANPARAMBIL HOUSE,
6. SULPHIKKER,S/O.RASHEED,
7. SHAJI @ MANTHAN SHAJI,S/O.PAREETH,
8. SAKKEER @ SAGAR,S/O.KASIM,
9. YOONUS,S/O.MUHAMMED RAVUTHAR,
10. MUJEEB,S/O.ABOOBACKER,PUTHUPARAMBIL
11. SIRAJ,S/O.ESSA RAVUTHAR,VAZHAMATTOM
12. SAHIR,MUHAMMED,THEKKEKARA CHIPPARA
13. HASEEB,S/O.HUSSAIN KHAN,CHAYPARAMBIL
14. ANIL SAHIR,S/O.BASHEER,PLAMOOTTIL HOUSE,
15. ABDUL RAZAK,S/O.MUHAMMED,CHIRAKKARA
16. MUJEEB,S/O.ABDUL KAREEM,MUNDAKKAL HOUSE,
17. SHAMON,S/O.BASHEER,KALIKUZHAKKAL
18. ABDUL NISAR,S/O.NASAR,
19. ABU @ THANKA ABU,S/O.IBRAHIM,
20. SUBAIR,S/O.KUNHU,KARIKKANPARAMBIL
21. JAMAL. S/O.KASIM,THEKKUMKATTIL HOUSE,
22. NASAR @ REYNOLD,S/O.HASSAN,

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/08/2010

 O R D E R
                       V. RAMKUMAR, J.
               = = = = = = = = = = = = = =
                   Crl.M.C. No.3125 of 2010
               = = = = = = = = = = = = = = =
               Dated: 5th day of August, 2010

                               ORDER

Petitioners, who are accused Nos.3 to 16, 18, 19, 22, 24, 27,

29, 30 and 31 in Crime No.330/2010 of Thodupuzha Police Station

for offences punishable under Sections 143, 144, 147, 148, 188

and 353 read with 149 IPC, Section 52 of the Kerala Police Act and

Section 3(1) (2) (e) of the PDPP Act, seek a direction to the

Magistrate concerned to release the petitioners on bail on the

date of their surrender itself.

2. Accordingly, this Crl.M.C. is disposed of permitting the

petitioners to surrender before the learned Magistrate and file an

application for regular bail within a period of two weeks from

today. In case, the petitioners comply with the above condition,

their bail application shall be considered and disposed of on

merits preferably on the same date on which it is filed.

Dated this the 5th day of August, 2010

V. RAMKUMAR,
(JUDGE)
dmb