IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2658 of 2010()
1. SHIVAN, AGED 30, S/O.YAJENESHWARA,
... Petitioner
2. JAGADEESH, AGED 20, S/O.KORAGAPPA,
3. SANTHOSH KUMAR, AGED 22 YEARS,
4. SATHEESHA, AGED 29 YEARS,
Vs
1. STATE OF KERALA, REP.BY
... Respondent
For Petitioner :SRI.PRAVEEN K. JOY
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/07/2010
O R D E R
V. RAMKUMAR, J.
.....................................................
Crl.M.C. No. 2658 of 2010
........................................................
Dated: 13th day of July, 2010
ORDER
Petitioners, who are the accused in Crime No. 342 of 2010 of
Kumbala Police Station for offences punishable under Sections
447, 427 and 153 (A) read with Sec. 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.
In case the Police, after investigation, files a final report
charge- sheeting the petitioners and in case grounds exist to assail
the charge sheet , the petitioners may work out their remedies by
moving the appropriate court.
V. RAMKUMAR,
(JUDGE)