Kerala High Court
Chandrababu vs State Of Kerala on 23 April, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1435 of 2010()
1. CHANDRABABU, AGED 36 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.RAFFEEKH.K
For Respondent : No Appearance
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :23/04/2010
O R D E R
M. L. JOSEPH FRANCIS, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Crl.M.C. NO: 1435 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd Day of April, 2010.
O R D E R
This petition under Section 482 Cr.P.C. is filed by the accused
in Crime No. 126 of 1998 of East Kallada Police Station under
Section 55(a) and (1) of Kerala Abkari Act.
2. The petitioner apprehends arrest and detention in
connection with the above case. The learned counsel for the
petitioner submitted that the petitioner is ready to surrender and
apply for bail.
3. The petitioner is directed to surrender before the concerned
Magistrate Court on or before 30.6.2010. If the petitioner files an
application for bail, the same shall be disposed of on the same day.
Petition allowed to that extent.
M. L. JOSEPH FRANCIS,
JUDGE
dl/