IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1648 of 2007()
1. K.SOORAJ, S/O.BASKARAN,
... Petitioner
Vs
1. THE STATION HOUSE OFFICER,
... Respondent
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :18/05/2007
O R D E R
K.R.UDAYABHANU, J.
-----------------------------------------------
Crl.M.C.NO.1648 OF 2007
-----------------------------------------------
Dated this the 18th day of May 2007
ORDER
The petitioner is the 2nd accused in C.C No.335 of 1995 in
the file of the Chief Judicial Magistrate’s Court, Thalassery, with
respect to the offences under Sections 143, 147, 148, 458, 384,
427, 324 and 506(i) r/w 149 of Indian Penal Code. It is
apprehended that there will be an order of pre-trial detention on
his appearance. Hence he has sought for a direction to the court
below that he may not be ordered to be detained on his
appearance.
In the circumstances, the petitioner is directed to
surrender before the court below within two weeks from today
and file an application for bail. Non-bailable warrant is not to be
executed in the meantime. Pre-trial detention is not required.
The court below shall as far as possible dispose of the application
for bail on the date of appearance of the petitioner itself. The
Crl.M.C is disposed of accordingly.
K.R.UDAYABHANU
JUDGE
rtr/