High Court Kerala High Court

Kamarudheen Puthiyandi vs The State Of Kerala Represented on 9 July, 2010

Kerala High Court
Kamarudheen Puthiyandi vs The State Of Kerala Represented on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2580 of 2010()


1. KAMARUDHEEN PUTHIYANDI,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/07/2010

 O R D E R
                        V. RAMKUMAR, J.
                 = = = = = = = = = = = = = =
                   Crl.M.C. No.2580 of 2010
                = = = = = = = = = = = = = = =
                   Dated: 9th day of July, 2010

                              ORDER

Petitioner, who is the accused in Crime No.214/2010 of

Kannur City Police Station for offences punishable under Sections

417, 468 and 471 IPC, 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.

Dated this the 9th day of July, 2010

V. RAMKUMAR,
(JUDGE)
dmb