High Court Kerala High Court

Mathew K.George @ Manoj vs State Of Kerala Represented By … on 30 July, 2010

Kerala High Court
Mathew K.George @ Manoj vs State Of Kerala Represented By … on 30 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3045 of 2010()


1. MATHEW K.GEORGE @ MANOJ,AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY STATION
                       ...       Respondent

                For Petitioner  :SMT.MINI.R.MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/07/2010

 O R D E R
                                   V. RAMKUMAR, J.
                           = = = = = = = = = = = = = =
                             Crl.M.C. No.3045 of 2010
                          = = = = = = = = = = = = = = =
                                   Dated: 30.07.2010

                                        ORDER

Petitioner, who is the accused in Crime No.932/2009

of Kottayam West Police Station for offences punishable under

Sections 143,147,148,341,427,326 and 307 read with 149 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 30thday of July , 2010
V. RAMKUMAR,
(JUDGE)
sj