High Court Kerala High Court

K.Sooraj vs The Station House Officer on 18 May, 2007

Kerala High Court
K.Sooraj vs The Station House Officer on 18 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1648 of 2007()


1. K.SOORAJ, S/O.BASKARAN,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :18/05/2007

 O R D E R
                           K.R.UDAYABHANU, J.

                      -----------------------------------------------

                         Crl.M.C.NO.1648 OF 2007

                     -----------------------------------------------

                   Dated this the 18th day of May 2007


                                       ORDER

The petitioner is the 2nd accused in C.C No.335 of 1995 in

the file of the Chief Judicial Magistrate’s Court, Thalassery, with

respect to the offences under Sections 143, 147, 148, 458, 384,

427, 324 and 506(i) r/w 149 of Indian Penal Code. It is

apprehended that there will be an order of pre-trial detention on

his appearance. Hence he has sought for a direction to the court

below that he may not be ordered to be detained on his

appearance.

In the circumstances, the petitioner is directed to

surrender before the court below within two weeks from today

and file an application for bail. Non-bailable warrant is not to be

executed in the meantime. Pre-trial detention is not required.

The court below shall as far as possible dispose of the application

for bail on the date of appearance of the petitioner itself. The

Crl.M.C is disposed of accordingly.

K.R.UDAYABHANU

JUDGE

rtr/