IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2124 of 2010()
1. P.A.ABDUL KADAR,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. STATE REP; BY PUBLIC PROSECUTOR,
For Petitioner :SRI.P.K.ANIL
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/06/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C.No.2124 of 2010
--------------------------------------
Dated this the 17th day of June, 2010
ORDER
Petitioner, who is the first accused in Crime No.245/2010
of Anthikkad Police Station for offences punishable under
Sections 418, 406, 498(A), 120(B), 503 & 509 read with
Section 149 I.P.C., 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 17th day of June, 2010.
V.RAMKUMAR, JUDGE
skj