Kerala High Court
Vinod vs State Of Kerala Rep. By Public on 23 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2839 of 2010()
1. VINOD,S/O.SARASWATHYAMMA,
... Petitioner
Vs
1. STATE OF KERALA REP. BY PUBLIC
... Respondent
For Petitioner :SRI.RASHEED C.NOORANAD
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = =
Crl.M.C. No.2839 of 2010
= = = = = = = = = = = = = = =
Dated: 23.07.2010
ORDER
Petitioner, who is the accused in Crime No.121/2010
of Kurathikad Police Station for an offence punishable under
Section 498A 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 23rd day of July , 2010
V. RAMKUMAR,
(JUDGE)
sj