IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5303 of 2006()
1. JOY VARGHESE, S/O. GEE VARGHESE,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.M.ALTHAF
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. 5303/2006
------------------
DATED THIS THE 28TH DAY OF AUGUST, 2006
O R D E R
The petitioner is the sole accused, in crime
No.382/2006 of Anchal Police Station, for the offence
punishable under Section 498A IPC. He is before this
Court, under Section 438 Cr.P.C., as he apprehends
arrest.
2. I heard both sides. Considering the materials on
record, I direct the petitioner to surrender before the
Investigating Officer, in crime No.382/2006 of Anchal
Police Station, on 1.9.2006.
3. The Investigating Officer shall interrogate the
petitioner and thereafter, produce him before the Court
below, on the same day itself. On production, the learned
Magistrate shall allow the petitioner to be on bail,
imposing such conditions, as are deemed necessary.
The application is disposed of as above.
J.M.JAMES
JUDGE
mrcs