Kerala High Court
Chikku Rameshan vs State Of Kerala Represented By Sub on 12 August, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3268 of 2010()
1. CHIKKU RAMESHAN, S/O.RAMASHAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY SUB
... Respondent
For Petitioner :SRI.K.B.ARUNKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/08/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------
Crl.M.C.No.3268 of 2010
-----------------------------------------
Dated this the 12th day of August, 2010
ORDER
Petitioner, who is the accused in Crime No.442/2010 of
Kayamkulam Police Station for an offence punishable under
Section 366 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.
V.RAMKUMAR, JUDGE
skj