IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4351 of 2006()
1. SABAD, S/O. ABDUL MANAF,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.R.ANILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice J.M.JAMES
Dated :20/07/2006
O R D E R
J.M.JAMES, J.
--------------
B.A.4351/2006
------------------
DATED THIS THE 20TH DAY OF JULY, 2006
O R D E R
The petitioner is the second accused, in crime
No.622/2005 of Varkala Police Station. The offence
alleged against him are under Sections 143, 147, 148, 149,
452 and 324 IPC read with Section 149 IPC and also under
Section 27 of the Arms Act. The petitioner is before this
Court, under Section 438 Cr.P.C., as he apprehends arrest.
2. I heard the learned Public prosecutor. The
wound certificate, in respect of the injured, a woman, aged
about 36 years, is produced before me. It show that both
the accused 1 and 2 had inflicted cut injuries on her
forearm and left hand, and because of the injury, tendrons
were exposed. The injured was referred to Medical
College hospital, Thiruvananthapuram, for expert
management. The first accused was arrested and he is on
bail.
3. Considering the materials on record, I am not
B.A.4351/2006
2
inclined to grant an order, under Section 438 Cr.P.C.
However, I direct the petitioner to surrender before the
Investigating Officer, on 27.7.2006 between 10.30 a.m
and 11.00 a.m. The investigating officer shall interrogate
the petitioner and thereafter, produce him before the
Court below. In such situation, the learned Magistrate
shall proceed against him, basing on the facts, that may
be placed before him, and if an application for bail is filed
by the petitioner, the same shall also be considered,
according to the law.
The application is disposed of as above.
J.M.JAMES
JUDGE
mrcs