High Court Kerala High Court

Rudrappa vs State Of Kerala on 11 August, 2010

Kerala High Court
Rudrappa vs State Of Kerala on 11 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3186 of 2010()


1. RUDRAPPA, SECRETARY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/08/2010

 O R D E R
                               V. RAMKUMAR, J.
                      ..............................................
                        Crl.M.C. No. 3186 of 2010
                    ...................................................
                              Dated: 11-08-2010

                                        ORDER

The petitioner, who is the 3rd accused in Crime No. 114 of
2004 of Kottayam West Police Station for an offence punishable
under Sec. 420 I.P.C. seeks to quash Annexure – I F.I.R. and all
further proceedings pending in C.C. No. 459 of 2006 on the file
of the J.F.C.M. III, Kottayam, in the above said Crime.

2. Admittedly, non-bailable warrants of arrest are
pending against the petitioner. The circumstances under which
those non-bailable warrants of arrest came to be issued against
the petitioner are not discernible to this Court. It is only proper
that the petitioner surrenders before the learned Magistrate and
seeks regular bail.

3. 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,
he shall be released on bail on condition that the petitioner
executes a bond for Rs. 50,000/- (Rupees fifty thousand only)
with two solvent sureties (one of whom shall produce solvency
certificate for the said amount) each for the like amount to the
satisfaction of the court below and also on other appropriate
conditions.

Dated this the 11th day of August, 2010.

V. RAMKUMAR,
(JUDGE)

ani/