High Court Kerala High Court

Manikandan vs State Of Kerala on 1 June, 2010

Kerala High Court
Manikandan vs State Of Kerala on 1 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1892 of 2010()


1. MANIKANDAN, AGED 36 YEARS, S/O. GOPU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/06/2010

 O R D E R
                       V.RAMKUMAR, J.
                -------------------------------------
                 Crl.M.C.No.1892 of 2010
                --------------------------------------
            Dated this the 1st day of June, 2010

                              ORDER

Heard both sides. The passport of the petitioner

(Manikandan-A2) in Crime No.70 of 2010 of Thrithala Police

Station shall be released to him by the Judicial Magistrate of

the First Class, Pattambi for a period of two years on proper

undertaking ensuring the petitioner’s presence during trial of

the case and after getting the address and phone number of

the local Advocate of the petitioner who could be contacted for

appropriate future directions to be issued to the petitioner.

This Criminal M.C. is disposed of as above.

V.RAMKUMAR, JUDGE

skj