High Court Kerala High Court

Suresh vs State Of Kerala on 20 July, 2010

Kerala High Court
Suresh vs State Of Kerala on 20 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2778 of 2010()


1. SURESH, S/O.RAMACHANDRAN NAIR,
                      ...  Petitioner
2. RADHAMANI, W/O.RAMACHANDRAN NAIR,

                        Vs



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

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/07/2010

 O R D E R
                         V.RAMKUMAR, J.
                   -------------------------------------
                 Crl.M.C.No. 2778 of 2010
                   ---------------------------------------
            Dated this the 20th day of July, 2010

                                ORDER

Petitioners who are the accused in CR.No. 42/2006 of
Kattappana Excise Range for an offence punishable under Sec. 55

(g) of the Abkari Act and whose case is now pending before the
J.f.C.M., Nedumkandom as C.P. No. 97 of 2010, seek a direction
to the Magistrate to release the petitioners on bail on the date of
theuir 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 bearing in mind the decisions
in Ali Vs. State of Kerala (2000(2)KLT 280), Shanu Vs. State of
Kerala (2000(3)KLT 452), Krishna Kumar Vs. State of Kerala
(2005(1)KLD (Crl)42) and P.P.Khader Vs. State of Kerala (2005
(1) KLD (Crl)250).



                              Sd/- V.RAMKUMAR, JUDGE

ani/                          /true copy/

                                            P.S. to Judge