High Court Kerala High Court

Bobas vs State Of Kerala on 3 February, 2010

Kerala High Court
Bobas vs State Of Kerala on 3 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 368 of 2010()


1. BOBAS, S/O.CHELLAMMA,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.R.SARIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :03/02/2010

 O R D E R
                            P.BHAVADASAN, J.
                            ---------------------------
                       Crl.M.C No.368 OF 2010
                         --------------------------------
              Dated this the 3rd day of February 2010
               -----------------------------------------------------

                                    ORDER

The only relief that is sought for in this petition is for a

direction to the learned Magistrate to consider the bail application

that would be filed by the petitioner on the day of his surrender

itself.

2. Petitioner is the 3rd accused in Crime No.196/2009

of Neyyardam Police Station and the offence alleged against him

is punishable under Section 55(g) of Abkari Act.

3. Petitioner says that he is innocent and he has been

falsely implicated. It is for the petitioner to justify his contentions

in the appropriate time.

4. Whatever that be, in case the petitioner surrenders

before the court below and files an application for bail, after

giving notice to the learned Public Prosecutor, the court below

shall consider the application for bail on the same day itself and

pass orders in accordance with law.

Sd/-

                                                         P.BHAVADASAN,
                                                               JUDGE
                  //TRUE COPY//


vdv                                                      P.A TO JUDGE