IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2888 of 2010()
1. BADUSHA, AGED 32, S/O.MOHAMMED ILLIYAS
... Petitioner
2. N.M.MOHAN, AGED 48,
Vs
1. STATE OF KERALA, REP.BY
... Respondent
For Petitioner :SRI.PRAVEEN K. JOY
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = =
Crl.M.C.No.2888 of 2010
= = = = = = = = = = = = = = =
Dated: 23rd day of July, 2010
ORDER
Petitioners, who are accused Nos.1 and 2 in Crime
No.712/2010 of Anchal Police Station for offences punishable
under Sections 452, 384, 323 and 294(b) 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,
their bail application shall be considered and disposed of on
merits preferably on the same date on which it is filed.
3. It is too early for this Court, in a petition under Section
482 Cr.P.C, to consider whether the case against the petitioners
is prima facie false. In case the Police, after investigation, files a
final report charge-sheeting the petitioners and in case grounds
exist to assail the charge sheet, the petitioners may work out
their remedies by moving the appropriate court.
Crl.M.C.No.2888 of 2010
2
This Crl.M.C is disposed of directing the Police not to
unnecessarily harass the petitioners during investigation.
Dated this the 23rd day of July, 2010
V. RAMKUMAR,
(JUDGE)
dmb