IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6197 of 2006()
1. JOSE @ JOSEPH, S/O. THOMAS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.S.M.PREM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :30/10/2006
O R D E R
J.M.JAMES, J.
-------------------
B.A.Nos. 6197/06, 6207/06, 6209/06, 6262/06,
6263/06 & 6272/06
--------------------
DATED THIS THE 30TH DAY OF OCTOBER, 2006
O R D E R
The petitioner is before this Court, under
Section 438 Cr.P.C., praying that an arrest of the
petitioner may be averted in all these cases. Various
crimes had been registered against the petitioner, by the
Investigating Officers of Vechuchira Police Station,
Angamaly Police Station, Aluva Police Station, Ponkunnam
Police Station, Kanjirapalli Police Station and Pallithode
Police Station, as he committed theft of rubber sheets on
various dates from different places.
2. After hearing both sides and considering the
facts that are placed before me, I direct the petitioner, the
first accused, in crime No.539/2006 of Aluva Police
Station, to surrender before the Investigating Officer of
that police station, on 6.11.2006 between 9.30 a.m and
10.00 a.m.
B.A.Nos.6197/06, 6207/06, 6209/06
6262/06, 6263/06 & 6272/06
2
3. The Investigating Officer shall interrogate the
petitioner and thereafter, produce him before the
competent Magistrate Court, as per the law.
4. The learned Magistrate shall hear both sides
and pass appropriate orders, on the production of the
accused before that Court.
5. The Investigating Officers of crime
No.85/2005 of Vechuchira Police Station, crime
No.465/2006 of Angamali Police Station, crime
No.115/2006 of Ponkunnam Police Station, crime
No.244/2005 of Kanjirappalli Police Station and crime
No.81/2006 of Pallithode Police Station, shall file
appropriate applications before the Court, where the
petitioner, the first accused, in B.A.No.6197/2006 would
be produced, so that he can be interrogated and the
investigation, in all these cases could be completed, as
per the law.
6. Communicate copy of this order to the S.H.O
of each police station, where the crime cases are pending
B.A.Nos.6197/06, 6207/06, 6209/06
6262/06, 6263/06 & 6272/06
3
against the accused, so that the Investigating Officers
could take steps, as directed above.
The applications are disposed of accordingly.
J.M.JAMES
JUDGE
mrcs