IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2980 of 2010()
1. B.VASANTHA KUMARI & ANOTHER
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :27/07/2010
O R D E R
V. RAMKUMAR, J.
=============
Crl.M.C. No.2980 OF 2010
================
Dated: 27th day of July, 2010
ORDER
Petitioners, who are accused Nos.2 and 3 in Crime
No.883/2010 of Neyyattinkara Police Station for an offence
punishable under Section 498A read with 34 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,
they shall be released on bail on appropriate conditions.
V. RAMKUMAR,
(JUDGE)
dmb