High Court Kerala High Court

Premarajan vs The Sub Inspector Of Police on 20 July, 2006

Kerala High Court
Premarajan vs The Sub Inspector Of Police on 20 July, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4342 of 2006()


1. PREMARAJAN, S/O. NARAYANAN,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.M.JAMES

 Dated :20/07/2006

 O R D E R
                          J.M.JAMES, J.
                            --------------
                        B.A. 4342/2006
                          ------------------
     DATED THIS THE 20TH DAY OF JULY, 2006


                            O R D E R

The petitioner is the accused, in crime

No.48/2003 of Mukkam Police Station, which is now

pending as C.C.No.418/2005, on the file of the Judicial

Magistrate of First Class-II, Thamarassery. The

petitioner was absconding, and therefore, a non

bailable warrant had been issued against him. Hence he

is before this Court, under Section 438 Cr.P.C.

2. After hearing both sides, I direct the

petitioner to appear before the Judicial Magistrate of

First Class-II, Thamarassery, on 27.7.2006 at 11.00

a.m., and move an application for bail, after serving

copy of the same, to the APP well in advance. The

learned Magistrate shall consider the application and

dispose of it, after hearing both sides, on the same day

itself, on merit.

The application is disposed of as above.




                                                      J.M.JAMES
mrcs                                                  JUDGE


2