IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2670 of 2010()
1. SUDHEENDRAN, AGED 40 YEARS,
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :15/07/2010
O R D E R
V.RAMKUMAR, J.
---------------------------------
Crl.M.C.No.2670 of 2010
----------------------------------
Dated this the 15th day of July, 2010
ORDER
Petitioner, who is the third accused in Crime No.395
of 2010 of Thoppumpadi Police Station for offences
punishable under Sections 420 read with Section 34 of
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 15th day of July, 2010.
V.RAMKUMAR, JUDGE
skj