High Court Kerala High Court

Joy Varghese vs State Of Kerala on 28 August, 2006

Kerala High Court
Joy Varghese vs State Of Kerala on 28 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5303 of 2006()


1. JOY VARGHESE, S/O. GEE VARGHESE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.M.ALTHAF

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :28/08/2006

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

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

                          B.A. 5303/2006

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

   DATED THIS THE 28TH DAY OF AUGUST, 2006




                             O R D E R

The petitioner is the sole accused, in crime

No.382/2006 of Anchal Police Station, for the offence

punishable under Section 498A IPC. He is before this

Court, under Section 438 Cr.P.C., as he apprehends

arrest.

2. I heard both sides. Considering the materials on

record, I direct the petitioner to surrender before the

Investigating Officer, in crime No.382/2006 of Anchal

Police Station, on 1.9.2006.

3. The Investigating Officer shall interrogate the

petitioner and thereafter, produce him before the Court

below, on the same day itself. On production, the learned

Magistrate shall allow the petitioner to be on bail,

imposing such conditions, as are deemed necessary.

The application is disposed of as above.

J.M.JAMES

JUDGE

mrcs