IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6324 of 2006()
1. RAJESWARI,
... Petitioner
2. THYAGARAJAN, S/O.K.MANI,
3. KISHORE KUMAR, S/O.RASOOL,
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.BABU S. NAIR
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. 6324/2006
--------------------
DATED THIS THE 26TH DAY OF OCTOBER, 2006
O R D E R
The petitioners 1 to 3 are accused Nos. 1, 5 and
6 in crime No.570/2006 of Manjeri Police Station, for the
offence punishable under Section 420 IPC read with
Section 34 IPC.
2. The learned Public Prosecutor submits that the
first accused had introduced the second accused to the
defacto complainant, as a person possessing gold bars.
Accordingly, the complainant purchased 5 Kgs. of gold
bars from the second accused. Later on it was found to
be spurious gold. The first and second accused were
arrested in connection with another case of Mannarkad
police station. During the interrogation, they had
confessed the committing of the offence, by selling
spurious gold to the complainant.
3. The learned counsel for the petitioners submits
that except the confession statement of the second
B.A.6324/2006
2
accused, there is no material against the petitioners.
Accused 5 and 6 are the drivers of the first accused, who
were actively involved in committing the offence, submits
the prosecution.
4. Considering the facts that are placed before
me, I direct the petitioners, accused 1, 5 and 6, to
surrender before the Investigating Officer, who is
investigating crime No. 570/2006 of Manjeri Police
Station, on 3.11.2006 between 9.30 a.m and 10.00 a.m.
5. The Investigating Officer shall interrogate the
petitioners and thereafter, produce them before the
competent Magistrate Court, according to the law.
6. The learned Magistrate, on production of the
petitioners, accused, shall hear both sides and pass
appropriate orders on merit, on the date of production
itself.
The application is disposed of as above.
J.M.JAMES
JUDGE
mrcs