IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6482 of 2010()
1. THAMPI, AGED 35 YEARS,
... Petitioner
2. DHANESH, AGED 20 YEARS,
3. DIL, S/O.SWARNAPPAN,
4. DINESH, AGED 22 YEARS,
Vs
1. STATE OF KERALA REPRESENTED
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/10/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.6482 of 2010
------------------------------------------------
Dated this the 19th day of October, 2010
ORDER
The petitioners, who are accused Nos.1 to 4 in Crime
No.194 of 2010 of Pooyappally Police Station for offences
punishable under Sections 324 & 308 read with Section 34
I.P.C., seek anticipatory bail.
2. The learned Public Prosecutor submitted that the
investigation of the case is over and the Police have filed
charge sheet before the Judicial Magistrate of the First Class-
II, Kottarakkara.
3. In case the petitioners surrender before the learned
Magistrate and apply for regular bail they shall be released on
bail on appropriate conditions.
V. RAMKUMAR, JUDGE
skj