IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3020 of 2010()
1. BABYCHAN THOMAS, S/O.THOMAS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.GEORGEKUTTY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/07/2010
O R D E R
V. RAMKUMAR, J.
============
Crl.M.C.No.3020 OF 2010
================
Dated: 30th day of July, 2010
ORDER
The petitioner, who is the 3rd accused in C.C.No.67/2008
on the file of the Enquiry Commissioner and Special Judge,
Kottayam for offences punishable under Sections 13(1) (c)
(d) of Prevention of Corruption Act 1988 and 409, 468, 471
and 120(B) IPC, seeks a direction to the Special Judge to
release the petitioner on bail on the date of his surrender
itself.
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 Enquiry Commissioner and Special Judge, Kottayam and
seeks regular bail.
Crl.M.C.No.3020 OF 2010
2
Accordingly, this Crl.M.C. is disposed of permitting the
petitioner to surrender before the Special Judge 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 appropriate
conditions.
V. RAMKUMAR,
(JUDGE)
dmb