High Court Kerala High Court

Makbool Mandayippuram vs State Of Kerala on 18 May, 2007

Kerala High Court
Makbool Mandayippuram vs State Of Kerala on 18 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2977 of 2007()


1. MAKBOOL MANDAYIPPURAM, AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. S.H.O., MANJERI POLICE STATION.

                For Petitioner  :SRI.TOMY JOHN VETTATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :18/05/2007

 O R D E R
                             K.R.UDAYABHANU, J

                        ---------------------------------------------

                               B.A.No.2977 of 2007

                         ---------------------------------------------

                    Dated this the 18th day of May, 2007




                                     O R D E R

The petitioner is the accused in crime No.201/03 of Manjeri

Police Station. The offence is under Sections 406 and 420 read

with 34 IPC.

2. Heard both sides.

3. The petitioner is directed to surrender before the

court below within two weeks from today onwards and apply for

bail. The court below is directed to dispose of the same as far as

possible on the same day itself. No pre-trial detention is

required in the matter.

The bail application is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl