High Court Kerala High Court

Jamal vs State Of Kerala on 26 October, 2007

Kerala High Court
Jamal vs State Of Kerala on 26 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2901 of 2007()


1. JAMAL, S/O. BAVA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. DY. S.P.MUVATTUPUZHA.

                For Petitioner  :SRI.GEORGE SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :26/10/2007

 O R D E R
                            R.BASANT, J.
                         ----------------------
                      Crl.M.C.No.2901 of 2007
                     ----------------------------------------
              Dated this the 26th day of October 2007

                                O R D E R

The petitioner faces allegations in a crime initially

registered under Section 323 and 341 I.P.C. The petitioner had

appeared before the learned Magistrate and bail was granted to

the petitioner. In the course of investigation, allegation under

Section 3(i)(xi) of the Scheduled Castes and Scheduled Tribes

(Prevention of Atrocities) Act has also been included. The

petitioner, as per interim order issued by this court, was made

available before the investigating officer for interrogation.

Investigation is now complete. Final report has already been

filed. In the final report, allegations under Section 3(i)(xi) of the

Scheduled Castes and Scheduled Tribes (Prevention of

Atrocities) Act has also been included. The petitioner

apprehends that he may be arrested or remanded to custody

when he appears before the learned Magistrate.

2. Having considered all the relevant circumstances, I

am satisfied that a direction can be issued that the learned

Magistrate must permit the petitioner to continue on bail when

Crl.M.C.No.2901/07 2

he appears before the learned Magistrate on receipt of process

in the case registered for offence punishable inter alia under

Section 3(i)(xi) of the Scheduled Castes and Scheduled Tribes

(Prevention of Atrocities) Act.

3. This Criminal Miscellaneous Case is allowed

accordingly.

4. Hand over copy of this order to the learned counsel

for the petitioner.




                                          (R.BASANT, JUDGE)
jsr

            // True Copy//     PA to Judge

Crl.M.C.No.2901/07    3

Crl.M.C.No.2901/07    4

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007