IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2057 of 2010()
1. ASHRAF.P.P. S/O. ABDULLA,
... Petitioner
Vs
1. THE S.H.O., PAZHAYANGADI POLICE STATION,
... Respondent
2. THE STATE OF KERALA, REP. BY PUBLIC
For Petitioner :SRI.C.K.SREEJITH
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/06/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C.No.2057 of 2010
--------------------------------------
Dated this the 11th day of June, 2010
ORDER
Petitioner, who is the accused in Crime No.91 of 2010 of
Pazhayangadi Police Station for an offence punishable under
Section 498 A of I.P.C., 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, his bail application shall be considered and
disposed of on merits preferably on the same date on which it
is filed.
Dated this the 11th day of June, 2010 .
V.RAMKUMAR, JUDGE
skj