High Court Kerala High Court

Khalid. A.C. vs State Of Kerala on 19 July, 2006

Kerala High Court
Khalid. A.C. vs State Of Kerala on 19 July, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4234 of 2006()


1. KHALID. A.C., AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.SURESH KUMAR KODOTH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.M.JAMES

 Dated :19/07/2006

 O R D E R
                         J.M.JAMES, J.
                           --------------
                       B.A. 4234/2006
                         ------------------
     DATED THIS THE 19TH DAY OF JULY, 2006


                          O R D E R

The petitioner is the second accused, in crime

No.259/2006 of Bekal Police Station. The allegation is that

the accused had cut, removed and transported 27 Kgs. of

sandal wooden logs in an autorickshaw, bearing

registration No. KL 14F 4066, at Periya village. The first

accused had been arrested on the spot. The second

accused escaped and thereafter, he absconded. Hence

this application, under Section 438 Cr.P.C.

2. I heard both sides. During the pendency of the

investigation, the police had made over the investigation

to the Forest Range Officer, Kanjagad. However

considering the submissions made by both sides, I direct

the petitioner to surrender before the Judicial Magistrate

of First Class-I, Hosdurg, on 26.7.2006 at 11.00 a.m. The

petitioner may move an application for bail, after serving

copy of the same, to the APP and if there is no prayer for

B.A.4234/2006
2

the custody of the accused, for the completion of the

investigation, the learned Magistrate shall pass

appropriate orders on the bail application, that may be

filed by the petitioner before that Court, and pass orders

on merit, on the same day itself.

The application is disposed of as above.

J.M.JAMES
JUDGE

mrcs