IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3497 of 2010()
1. SHAMSUDHIN.P.K., S/O. KOCHUMOHAMMED,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SMT.K.S.SABITHA
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.3497 of 2010
----------------------------------------
Dated this the 19th day of August, 2010
ORDER
The petitioner, who is the accused in Crime
No.535/2010 of Kodungalloor Police Station for offences
punishable under Sections 403, 406, 409, 465, 468, 477A
& 109 I.P.C., seeks to quash all further proceedings in
Crime No.535/2010 of Kodungalloor Police Station I am
not inclined to grant the prayer at this stage. I am
however inclined to permit the petitioner to apply for bail.
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
appropriate conditions.
V.RAMKUMAR, JUDGE
skj