High Court Kerala High Court

Babychan Thomas vs State Of Kerala on 30 July, 2010

Kerala High Court
Babychan Thomas vs State Of Kerala on 30 July, 2010
       

  

  

 
 
  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