IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6285 of 2006()
1. AYYAPPAN @ RAJESH, S/O. MURALI,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.A.RAJASIMHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :20/10/2006
O R D E R
J.M.JAMES, J.
--------------
B.A. 6285/2006
------------------
DATED THIS THE 20TH DAY OF OCTOBER, 2006
O R D E R
The petitioner is the third accused, in crime
No.64/2001 of Thampanoor Police Station, for the offence
punishable under Section 379 IPC read with Section 34
IPC. Hence this application, under Section 438 Cr.P.C.
2. The prosecution submits that the petitioner was
absconding, during the investigation. The other accused
were arrested and interrogated. The investigation is
complete and final report had already been filed. The
learned counsel for the petitioner submits that the
petitioner was working abroad.
3. In such circumstances, I direct the petitioner to
surrender before the Judicial Magistrate of First Class-III,
Thiruvananthapuram, where the case is pending as
C.C.No.86/2002, on 4.11.2006 between 9.30 a.m and
10.00 a.m.
4. The learned Magistrate shall hear both sides
B.A.6285/2006
2
and pass appropriate orders, on the date of surrender
itself.
The application is disposed of as above.
J.M.JAMES
JUDGE
mrcs