IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3032 of 2010()
1. ABU SALI, S/O.A.M.MOHAMMED, ALAMPADY
... Petitioner
2. BASHEER, S/O.AHAMMED,
3. JAFFAR, S/O.MUHAMMED,
4. MIRSHAD, S/O.ABDULLA,
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.S.JIJI
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = =
Crl.M.C. No. 3032 of 2010
= = = = = = = = = = = = = = =
Dated: 30th day of July, 2010
ORDER
Petitioners, who are accused Nos.2 to 5 in Crime
No.432/2010 of Kasargod Police Station for offences punishable
under Sections 143, 147, 148, 323, 324, 341, 365 and 427 read
with 149 IPC, 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 30th day of July, 2010
V. RAMKUMAR,
(JUDGE)
dmb