High Court Kerala High Court

Mustaffa vs Sub Inspector Of Police on 22 July, 2010

Kerala High Court
Mustaffa vs Sub Inspector Of Police on 22 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2793 of 2010()


1. MUSTAFFA, AGED 35 YEARS,
                      ...  Petitioner
2. ABDU SAMAD, AGED 50 YEARS,
3. SAFULLA, S/O. HUSSAIN,

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE, WANDOOR.

3. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.K.R.SHYNE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/07/2010

 O R D E R
                       V.RAMKUMAR, J.
                    = = = = = = = = = = =
                 Crl.M.C.No.2793 of 2010
              = = = = = = = = = = = = = = =
            Dated this the 22nd day of July, 2010

                              ORDER

Petitioners, who are accused Nos.1 to 3 in Crime

No.285/2010 of Wandoor Police Station for offences punishable

under Sections 143, 147, 148, 323, 324 and 294(b) read with 149

IPC seek a direction to the Magistrate to release the petitioners

on bail on the date of their surrender itself.

2. Accordingly, this Crl.M.C. is disposed of permitting

the petitioners to surrender before the learned Magistrate and

file an application for regular bail within a period of two weeks

from today. In case, the petitioners comply with the above

condition, their bail application shall be considered and disposed

of on merits preferably on the same date bearing in mind the

decisions in Ali Vs. State of Kerala (2000(2)KLT 280),

Shanu Vs. State of Kerala (2000(3)KLT 452), Krishna

Kumar Vs. State of Kerala (2005(1)KLD (Crl)42) and

P.P.Khader Vs. State of Kerala (2005 (1) KLD (Crl)250).

V.RAMKUMAR, JUDGE

dmb