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