High Court Kerala High Court

Jose @ Joseph vs State Of Kerala on 30 October, 2006

Kerala High Court
Jose @ Joseph vs State Of Kerala on 30 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6197 of 2006()


1. JOSE @ JOSEPH, S/O. THOMAS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.S.M.PREM

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :30/10/2006

 O R D E R
                           J.M.JAMES, J.

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

     B.A.Nos. 6197/06, 6207/06, 6209/06, 6262/06,

                       6263/06 & 6272/06

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

  DATED THIS THE 30TH DAY OF OCTOBER, 2006




                            O R D E R

The petitioner is before this Court, under

Section 438 Cr.P.C., praying that an arrest of the

petitioner may be averted in all these cases. Various

crimes had been registered against the petitioner, by the

Investigating Officers of Vechuchira Police Station,

Angamaly Police Station, Aluva Police Station, Ponkunnam

Police Station, Kanjirapalli Police Station and Pallithode

Police Station, as he committed theft of rubber sheets on

various dates from different places.

2. After hearing both sides and considering the

facts that are placed before me, I direct the petitioner, the

first accused, in crime No.539/2006 of Aluva Police

Station, to surrender before the Investigating Officer of

that police station, on 6.11.2006 between 9.30 a.m and

10.00 a.m.

B.A.Nos.6197/06, 6207/06, 6209/06

6262/06, 6263/06 & 6272/06

2

3. The Investigating Officer shall interrogate the

petitioner and thereafter, produce him before the

competent Magistrate Court, as per the law.

4. The learned Magistrate shall hear both sides

and pass appropriate orders, on the production of the

accused before that Court.

5. The Investigating Officers of crime

No.85/2005 of Vechuchira Police Station, crime

No.465/2006 of Angamali Police Station, crime

No.115/2006 of Ponkunnam Police Station, crime

No.244/2005 of Kanjirappalli Police Station and crime

No.81/2006 of Pallithode Police Station, shall file

appropriate applications before the Court, where the

petitioner, the first accused, in B.A.No.6197/2006 would

be produced, so that he can be interrogated and the

investigation, in all these cases could be completed, as

per the law.

6. Communicate copy of this order to the S.H.O

of each police station, where the crime cases are pending

B.A.Nos.6197/06, 6207/06, 6209/06

6262/06, 6263/06 & 6272/06

3

against the accused, so that the Investigating Officers

could take steps, as directed above.

The applications are disposed of accordingly.

J.M.JAMES

JUDGE

mrcs