IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6126 of 2006()
1. A.M.MUSTHAFA, S/O.ABDULLA,
... Petitioner
2. RAHIM, S/O.KUNHAMMED HAJI,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :13/10/2006
O R D E R
J.M.JAMES, J.
--------------
B.A. 6126/2006
------------------
DATED THIS THE 13TH DAY OF OCTOBER, 2006
O R D E R
The petitioners are before this Court for a pre-
arrest order, as they are apprehending arrest in crime
No.87/2004 of Kasargode Police Station. The investigation
is complete and the case is now pending as
C.C.No.710/2006 of Chief Judicial Magistrate Court,
Kasargode, submits the learned Public Prosecutor.
2. In the above facts situation, I direct the
petitioners to appear before the Chief Judicial Magistrate
Court, Kasargode, on 25.10.2006 at 11.00 a.m.
3. The learned Magistrate shall allow the
petitioners to be on bail, imposing such conditions, as are
deemed necessary.
The application is disposed of as above.
J.M.JAMES
JUDGE
mrcs