High Court Kerala High Court

Suresh vs Sub Inspector Of Police on 19 August, 2010

Kerala High Court
Suresh vs Sub Inspector Of Police on 19 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3493 of 2010()


1. SURESH, S/O. CHELLAPPAN ACHARI,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. LAJI JOHN, NELECKAL HOUSE, ERAZHA SOUTH,

3. THE SUPERINTENDENT OF POLICE,

4. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.P.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/08/2010

 O R D E R
                        V.RAMKUMAR, J.
                ----------------------------------------
                   Crl.M.C.No.3493 of 2010
                ----------------------------------------
          Dated this the 19th day of August, 2010

                               ORDER

The petitioner who was the second accused in Crime

No.656 of 2009 of Kayamkulam Police Station for offences

punishable under Sections 341, 324 & 308 read with Section

34 I.P.C. and now pending before the Judicial Magistrate of

the First Class, Kayamkulam as C.P.No.32/2010 seeks to

quash the proceedings.

2. It is too early to come to a conclusion that the case

of the prosecution is false and that the proceedings are liable

to be quashed. I am therefore inclined to permit the petitioner

to surrender before the Magistrate and apply for regular bail.

If the petitioner surrenders before the Magistrate and files

application for regular bail within two weeks from today the

same shall be considered and disposed preferably on the same

day on which it is filed.

Reserving the above right of the petitioner this Criminal

M.C. is disposed of.

V.RAMKUMAR, JUDGE

skj