High Court Kerala High Court

Shiju vs State Of Kerala on 22 July, 2010

Kerala High Court
Shiju vs State Of Kerala on 22 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2808 of 2010()


1. SHIJU, S/O.JAYAN, AGED 31 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY STATION HOUSE
                       ...       Respondent

                For Petitioner  :SRI.ABDURAHIMAN VAYALIL PEEDIKAYIL

                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.2808 of 2010
                          = = = = = = = = = = = = = = =
                                   Dated: 22.07.2010

                                        ORDER

Petitioner, who is the 3rd accused in Crime No.381/2010 of

Payyoli Police Station, Kozhikode for offences punishable under

Sections 498A and 406 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 22nd day of July , 2010
V. RAMKUMAR,
(JUDGE)
sj