High Court Kerala High Court

Suresh Kumar vs State Of Kerala on 1 July, 2010

Kerala High Court
Suresh Kumar vs State Of Kerala on 1 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2414 of 2010()


1. SURESH KUMAR, S/O.SREEDHARAN,
                      ...  Petitioner
2. RAJINI E.,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/07/2010

 O R D E R
                          V.RAMKUMAR, J.
                   ...........................................
                  CRL.M.C. NO. 2414 OF 2010
                  .............................................
                  Dated : Ist day of July, 2010

                                  ORDER

Petitioners, who are the accused in Crime No. 195 of 2010

of Vellayil Police Station, Kozhikode District for offences

punishable under Sections 341, 294 (b) and 506 (i) read with

Sec. 34 I.P.C. and under Section 3 (1) (x) of the Scheduled

Castes and Scheduled Tribes (Prevention of Attrocities) Act,

seek a direction to the Magistrate to release the petitioners on

bail on the date of his 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 bearing in

mind the decisions in Ali Vs. State of Kerala (2000(2)KLT

280), Shanu Vs. State of Kerala (2000(3)KLT 452), Krishna

Kumar Vs. State of Kerala (2005(1)KLD (Crl)42) and

P.P.Khader Vs. State of Kerala (2005 (1) KLD (Crl)250).

Dated this the Ist day of July, 2010.

V.RAMKUMAR, JUDGE

ani/