High Court Kerala High Court

Seenath vs State Of Kerala on 20 July, 2010

Kerala High Court
Seenath vs State Of Kerala on 20 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2739 of 2010()


1. SEENATH, AGED 31 YEARS,
                      ...  Petitioner
2. IQBAL, AGED 34 YEARS,

                        Vs



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

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/07/2010

 O R D E R
                       V. RAMKUMAR, J.
               = = = = = = = = = = = = = =
                  Crl.M.C. No.2739 of 2010
              = = = = = = = = = = = = = = =
                Dated: 20th day of July, 2010

                               ORDER

Petitioners, who are accused in Crime No.417/2010 of

Chavakkad Police Station for offences punishable under Sections

406, 420, 341, 323, 294(b) and 506(I) IPC, 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 20th day of July, 2010

V. RAMKUMAR,
(JUDGE)
dmb