High Court Kerala High Court

Bhoopathiraj vs State on 28 August, 2006

Kerala High Court
Bhoopathiraj vs State on 28 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5268 of 2006()


1. BHOOPATHIRAJ, S/O. VENKITACHALAM,
                      ...  Petitioner

                        Vs



1. STATE, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                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. 5268/2006

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

   DATED THIS THE 28TH DAY OF AUGUST, 2006




                            O R D E R

The petitioner is accused in crime No.209/2006

of Chittur Police Station, for the offence punishable under

Sections 447 and 326 IPC, as he assaulted the defacto

complainant on 20.5.2006. He is before this Court, under

Section 438 Cr.P.C, as he apprehends arrest.

2. The learned Public Prosecutor submitted that

because of the assault, the defacto complainant sustained

fracture on the fifth meta carpel of the right hand. It is

also brought to my notice that there is another crime,

crime No.208/2006 of the same police station, had been

registered against the defacto complainant, at the instance

of the petitioner herein.

3. Considering the materials on record, I direct

the petitioner to surrender before the Investigating

Officer, who is investigating crime No. 209/2006 of

Chittur Police Station, on 1.9.2006.

B.A.5268/2006

2

4. The Investigating Officer shall interrogate the

petitioner, and in the event of the arrest of the

petitioner, he shall be released on bail, on he executing

a bond for Rs.20,000/-, with two solvent sureties each

for the like sum to the satisfaction of the Investigating

Officer, arresting him.

5. The petitioner shall be available before the

Investigating Officer, as and when required, for the

purpose of the completion of the investigation, till

30.9.2006.

The application is disposed of as above.

J.M.JAMES

JUDGE

mrcs