IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4941 of 2006()
1. BASHEER, S/O.IBRAHIM,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :11/08/2006
O R D E R
J.M.JAMES, J.
--------------
B.A. 4941/2006
------------------
DATED THIS THE 11TH DAY OF AUGUST, 2006
O R D E R
The petitioner is before this court, under
Section 438 Cr.P.C., praying that he may be allowed to be
on bail, as he is prepared to surrender before the Court
below, where the case against him is split up and pending
as L.P.No.84/2005, on the file of the Judicial Magistrate of
First Class-I, Perinthalmanna.
2. The counsel submitted that the petitioner did
not receive any summons and he was not aware of the
registration of the crime against him. The learned Public
Prosecutor submitted that there is no material to that
effect, in the instructions supplied to him.
3. In the above facts situation of the case, I direct
the petitioner to surrender before the Court below on
18.8.2006 at 11.00 a.m., and move an application for bail,
after serving copy of the same to the APP of that Court,
well in advance. The learned Magistrate, in the event of
B.A.4941/2006
2
his arrest, shall consider the bail application and pass
orders on it, on the same day itself.
The application is disposed of as above.
J.M.JAMES
JUDGE
mrcs