IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17806 of 2010(Q)
1. GIRISH BHANU SHALI,
... Petitioner
Vs
1. STATE OF KERALA REP.BY DIRECTOR OF
... Respondent
2. THE SUB INSPECTOR OF POLCIE,
3. THE SUB INSPECTOR OF POLCIE,
4. THE SUB INSPECTOR OF POLCIE,
For Petitioner :SRI.P.BABU KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
W.P.(c).No.17806 of 2010
= = = = = = = = = = = = = =
Dated this the 22nd day of July, 2010
JUDGMENT
Petitioner, who is the son of one Leeladhar who is stated to
be an accused in Crime No.117/2010 of Kuravilangadu Police
Station, 647/2009 and 115/2010 of Piravam Police Station,
805/2009 and 1012/2009 of Pothanikad Police Station, seek a
direction to J.F.C.M, Pala; J.F.C.M, Muvattupuzha and J.F.C.M,
Kollam to release the petitioner’s father on bail.
2. It is not known whether the petitioner or his father has
moved the Magistrates for bail and whether bail was granted or
refused. Without approaching the Magistrates concerned the
petitioner cannot straightaway come to this Court under Article
226 of the Constitution of India seeking bail for his father.
This writ petition is accordingly dismissed without
prejudice to the right of the petitioner or his father to move the
concerned Magistrates for bail.
Dated this the 22nd day of July, 2010.
V. RAMKUMAR, JUDGE
sj