IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5268 of 2006()
1. BHOOPATHIRAJ, S/O. VENKITACHALAM,
... Petitioner
Vs
1. STATE, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.SAJAN VARGHEESE K.
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :28/08/2006
O R D E R
J.M.JAMES, J.
--------------
B.A. 5268/2006
------------------
DATED THIS THE 28TH DAY OF AUGUST, 2006
O R D E R
The petitioner is accused in crime No.209/2006
of Chittur Police Station, for the offence punishable under
Sections 447 and 326 IPC, as he assaulted the defacto
complainant on 20.5.2006. He is before this Court, under
Section 438 Cr.P.C, as he apprehends arrest.
2. The learned Public Prosecutor submitted that
because of the assault, the defacto complainant sustained
fracture on the fifth meta carpel of the right hand. It is
also brought to my notice that there is another crime,
crime No.208/2006 of the same police station, had been
registered against the defacto complainant, at the instance
of the petitioner herein.
3. Considering the materials on record, I direct
the petitioner to surrender before the Investigating
Officer, who is investigating crime No. 209/2006 of
Chittur Police Station, on 1.9.2006.
B.A.5268/2006
2
4. The Investigating Officer shall interrogate the
petitioner, and in the event of the arrest of the
petitioner, he shall be released on bail, on he executing
a bond for Rs.20,000/-, with two solvent sureties each
for the like sum to the satisfaction of the Investigating
Officer, arresting him.
5. The petitioner shall be available before the
Investigating Officer, as and when required, for the
purpose of the completion of the investigation, till
30.9.2006.
The application is disposed of as above.
J.M.JAMES
JUDGE
mrcs