High Court Kerala High Court

Sabad vs State Of Kerala on 20 July, 2006

Kerala High Court
Sabad vs State Of Kerala on 20 July, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4351 of 2006()


1. SABAD, S/O. ABDUL MANAF,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.R.ANILKUMAR

                For Respondent  : No Appearance

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

 Dated :20/07/2006

 O R D E R
                           J.M.JAMES, J.
                             --------------
                          B.A.4351/2006
                           ------------------
      DATED THIS THE 20TH DAY OF JULY, 2006


                             O R D E R

The petitioner is the second accused, in crime

No.622/2005 of Varkala Police Station. The offence

alleged against him are under Sections 143, 147, 148, 149,

452 and 324 IPC read with Section 149 IPC and also under

Section 27 of the Arms Act. The petitioner is before this

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

2. I heard the learned Public prosecutor. The

wound certificate, in respect of the injured, a woman, aged

about 36 years, is produced before me. It show that both

the accused 1 and 2 had inflicted cut injuries on her

forearm and left hand, and because of the injury, tendrons

were exposed. The injured was referred to Medical

College hospital, Thiruvananthapuram, for expert

management. The first accused was arrested and he is on

bail.

3. Considering the materials on record, I am not

B.A.4351/2006
2

inclined to grant an order, under Section 438 Cr.P.C.

However, I direct the petitioner to surrender before the

Investigating Officer, on 27.7.2006 between 10.30 a.m

and 11.00 a.m. The investigating officer shall interrogate

the petitioner and thereafter, produce him before the

Court below. In such situation, the learned Magistrate

shall proceed against him, basing on the facts, that may

be placed before him, and if an application for bail is filed

by the petitioner, the same shall also be considered,

according to the law.

The application is disposed of as above.

J.M.JAMES
JUDGE

mrcs