IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4161 of 2006()
1. P.V.RAMAKRISHNAN, AGED 50 YEARS,
... Petitioner
2. MUHAMMED HASHING, AGED 30 YEARS,
3. PUSHPA NARAYANAN.T.K,
Vs
1. S.I. OF POLICE,
... Respondent
For Petitioner :SRI.M.SANTHOSHKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :13/07/2006
O R D E R
J.M.JAMES, J.
--------------
B.A.4161/2006
------------------
DATED THIS THE 13TH DAY OF JULY, 2006
O R D E R
The petitioners 1 to 3 are the accused 4, 5 and
6, in crime No.438/2006 of Kasargode Police station, in
which, they along with others are alleged to have
committed the offence punishable under Sections 384 and
120(b) IPC. It is alleged that on 25.5.2006, the first
accused made a telephone call from Sharja, informing the
defacto complainant, that her son, Mehaboob, was
involved in a road traffic accident and therefore, to meet
the damages, he had caused the complainant and has to
pay Rs 6,00,000/-. However, consequent on the threat,
over the telephone, and demand made by the petitioners,
an amount of rupees two lakhs had been extorted from the
defacto complainant. The defacto complainant, the mother
of Mehaboob, made a complaint and a crime had been
registered as above. The petitioners are before this Court,
under Section 438 Cr.P.C.
2. Heard both sides. After appreciating the facts
that are placed before me, and on going through the
C.D.file, including the fact that the accused 1 and 2 had
B.A.4161/2006
2
already been interrogated and released on bail, I direct
the petitioners to surrender before the investigating
officer of Kasargode Police Station, on 20.7.2006
between 10.00 a.m and 11.00 a.m. The investigating
officer shall interrogate the petitioners, accused, 4, 5 and
6, and thereafter, produce them before the Judicial
Magistrate of First Class, Kasargode, as per the law. I
make it clear that if the investigating officer needs the
petitioner for continued interrogation, in excess of the
period permitted by law, he is free to move an
application before the Court below, in which event, the
learned Magistrate shall hear both sides and pass
orders. If on the other hand the petitioners move an
application for bail, the learned Magistrate shall also
hear the same along with other application, if any, filed
by the prosecution, and pass orders on merit. If the bail
application is filed by the petitioners after serving copy of
the same to the APP, well in advance, an order shall be
passed on the bail application, on the same day itself.
The application is disposed of as above.
J.M.JAMES
mrcs JUDGE
B.A.4161/2006
3