High Court Kerala High Court

Mujeeb vs State Of Kerala on 2 August, 2010

Kerala High Court
Mujeeb vs State Of Kerala on 2 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4350 of 2010()


1. MUJEEB, AGED 30 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/08/2010

 O R D E R
                        V. RAMKUMAR, J.
                   = = = = = = = = = = = = = = =
                       B.A.No.4350 of 2010
                   = = = = = = = = = = = = = = =
              Dated, this the 2nd day of August, 2010

                              ORDER

Petitioner, who is the sole accused in Crime No.336/2010 of

Alathur Police Station for offences punishable under Sections

417,468 and 471 IPC seeks his enlargement on bail.

2. Pursuant to the direction of this Court the petitioner had

appeared before the investigating officer and has been

interrogated by the Investigating Officer. If so, the petitioner

may surrender before the J.F.C.M, Alathur and file an application

for regular bail within two weeks from today. In case such an

application is filed the petitioner shall be released on bail on

appropriate conditions including one ensuring his appearance

before the Investigating Officer and against committing any

offence while on bail.

This Bail Application is disposed of as above.

V. RAMKUMAR, (JUDGE)
sj