High Court Kerala High Court

Shaji vs State Of Kerala on 3 July, 2006

Kerala High Court
Shaji vs State Of Kerala on 3 July, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3912 of 2006()


1. SHAJI, S/O.KUTTAN NAIR,
                      ...  Petitioner
2. SREEDEVI, W/O.KUTTAN NAIR,
3. KUTTAN NAIR,
4. JISHA, D/O.KUTTAN NAIR,
5. BABY SHIJI, KUTTAN ANIR,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. STATION HOUSE OFFICER,

                For Petitioner  :SRI.DILIP MOHAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :03/07/2006

 O R D E R
                           J.M.JAMES, J.
                             --------------
                          B.A.3912/2006
                           ------------------
      DATED THIS THE 3RD  DAY OF JULY, 2006


                             O R D E R

The petitioners are accused of the offence

punishable under Sections 498A and 406 IPC read with

Section 34 IPC, in crime No.160/2006 of Vazhekkad Police

Station. The petitioners apprehend arrest. Hence this

application, under Section 438 Cr.P.C.

2. After hearing both sides, I direct the petitioners

to surrender before the S.H.O. of Vazhekkad Police

Station, on 6.7.2006 at 11.00 a.m. The investigating

Officer shall interrogate the petitioners and they shall be

released, in the event of their arrest, on bail, each

petitioner executing a bond for Rs.15,000/-, with two

solvent sureties, each for the like sum, to the satisfaction

of the investigating officer, arresting them.

3. In case, the investigating officer requires the

petitioners for further custodial interrogation, he shall

B.A.3912/2006
2

move an application before the Court below and get their

custody, according to the law.

The application is disposed of as above.

J.M.JAMES
JUDGE

mrcs