High Court Kerala High Court

Pretty vs State Of Kerala on 18 September, 2006

Kerala High Court
Pretty vs State Of Kerala on 18 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5613 of 2006()


1. PRETTY, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.V.K.SUNIL

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :18/09/2006

 O R D E R
                          J.M.JAMES, J.

                             --------------

                         B.A. 5613/2006

                           ------------------

DATED THIS THE 18TH DAY OF SEPTEMBER, 2006




                             O R D E R

The petitioner is before this Court, under

Section 438 Cr.P.C., as he apprehends arrest in crime

No.263/2005 of Kottayam East Police Station, for the

offence punishable under Sections 143, 147, 148, 333

and 332 read with Section 149 IPC as well as Section 3

(1)(c) of the P.D.P.P Act.

2. It is alleged that the petitioner, along with

others, had participated in an unlawful assembly and

remaining in that assembly, had agitated against the

educational policy of the Government. When they were

prevented, they had assaulted the police personnel,

causing injuries. Hence this application.

3. After hearing the submissions made by either

side, I direct the petitioner to surrender before the

Judicial Magistrate of First Class-I, Kottayam, on

25.9.2006 at 11.00 a.m. The learned Magistrate shall

B.A.5613/2006

2

hear the petitioner as well as the prosecution and pass

orders on merit.

The application is disposed of as above.

J.M.JAMES

JUDGE

mrcs