High Court Kerala High Court

Manoj @ Antony Aged 19 Years vs State Of Kerala on 23 July, 2010

Kerala High Court
Manoj @ Antony Aged 19 Years vs State Of Kerala on 23 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2875 of 2010()


1. MANOJ @ ANTONY AGED 19 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/07/2010

 O R D E R
                         V.RAMKUMAR, J.
                  --------------------------------------
                    Crl.M.C.No.2875 of 2010
                  ---------------------------------------
              Dated this the 23rd day of July, 2010

                                ORDER

Petitioner, who is the second accused in Crime

No.440/2010 of Eravipuram Police Station, Kollam District for

offences punishable under Sections 143, 147, 148, 452, 294(b),

341, 323, 324 & 506(ii) read with Section 149 I.P.C. and Sec.27

of Arms Act, 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 23rd day of July, 2010.

V. RAMKUMAR,
(JUDGE)

skj