IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6273 of 2006()
1. SHAJU, S/O.KUNJUKUNJU,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.M.J.POLLY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :26/10/2006
O R D E R
J.M.JAMES, J.
-------------------
B.A. 6273/2006
--------------------
DATED THIS THE 26TH DAY OF OCTOBER, 2006
O R D E R
The petitioner is accused in Sessions Case
No.286/2000 of the Additional Sessions Court (Fast Track
Court No.I), Thrissur. Because of the issuance of the non
bailable warrant and absconding of the accused, the
matter is now pending as L.P.No.21/2005 of that Court.
Hence the petitioner prays for a pre-arrest order.
2. After hearing both sides and considering the
facts that are placed before me, I direct the petitioner to
surrender before the Additional Sessions Court (Fast
Track Court-I), Thrissur, on 3.11.2006 at 11.00 a.m.
3. The learned Sessions Judge shall hear the
petitioner and pass appropriate orders on merit, on the
date of surrender itself.
The application is disposed of as above.
J.M.JAMES
JUDGE
mrcs