IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3375 of 2010()
1. MUJEEB, S/O.ABOOBACKER, NAIMARMOOLA,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.S.JIJI
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/08/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = =
Crl.M.C. No.3375 of 2010
= = = = = = = = = = = = = = =
Dated: 16.08.2010
ORDER
Petitioner, who is the accused in Crime No.432/2010
of Kasaragod Police Station for offences punishable under Sections
143,147,148,323,324,341,365 and 427 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 16thday of August , 2010
V. RAMKUMAR,
(JUDGE)
sj