High Court Kerala High Court

Radhakrishnan vs The S.I.Of Police on 18 June, 2010

Kerala High Court
Radhakrishnan vs The S.I.Of Police on 18 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2205 of 2010()


1. RADHAKRISHNAN, AGED 41,
                      ...  Petitioner

                        Vs


1. THE S.I.OF POLICE
                       ...       Respondent

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/06/2010

 O R D E R
                     V.RAMKUMAR, J.
              -------------------------------------
               Crl.M.C.No.2205 of 2010
             --------------------------------------
         Dated this the 18th day of June, 2010

                           ORDER

Petitioners, who are accused Nos.1 & 2 in Crime

No.213/2010 of Perunad Police Station for offences

punishable under Sections 452, 324 & 427 read with

Section 34 I.P.C., seek a direction to the Magistrate

concerned 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 on which it is filed.

Dated this the 18th day of June, 2010.

V. RAMKUMAR,
(JUDGE)

skj