IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4355 of 2010(M)
1. MANAF, AGED 30 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/08/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = = =
B.A.No.4355 of 2010
= = = = = = = = = = = = = = =
Dated, this the 2nd day of August, 2010
ORDER
Petitioner, who is the sole accused in Crime No.337/2010 of
Alathur Police Station for offences punishable under Sections
417,468 and 471 IPC seeks his enlargement on bail.
2. Pursuant to the direction of this Court the petitioner had
appeared before the investigating officer and has been
interrogated by the Investigating Officer. If so, the petitioner
may surrender before the J.F.C.M, Alathur and file an application
for regular bail within two weeks from today. In case such an
application is filed the petitioner shall be released on bail on
appropriate conditions including one ensuring his appearance
before the Investigating Officer and against committing any
offence while on bail.
This Bail Application is disposed of as above.
V. RAMKUMAR, (JUDGE)
sj