IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6345 of 2006()
1. SANTHOSH KUMAR S., AGED 26 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.V.VENUGOPALAN NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :26/10/2006
O R D E R
J.M.JAMES, J.
-------------------
B.A. 6345/2006
--------------------
DATED THIS THE 26TH DAY OF OCTOBER, 2006
O R D E R
The petitioner is the first accused, in crime
No.453/2006 of Anchal Police Station, for the offence
punishable under Sections 143, 147, 447, 294(b) and 506
(ii) IPC read with Section 149 IPC and also under Section
27 of the Arms Act. Hence this application.
2. After hearing both sides and considering the
facts that are placed before me, I direct the petitioner,
first accused, to surrender before the Investigating
Officer, who is investigating crime No.453/2006 of Anchal
Police Station, on 3.11.2006 between 9.30 a.m and 10.00
a.m.
3. The Investigating Officer shall interrogate the
petitioner and thereafter, produce him before the Court
below, according to the law.
4. On production of the accused, the learned
Magistrate shall hear both sides and pass appropriate
B.A.6345/2006
2
orders on merit, considering the fact that the other two
accused were already granted bail, as submitted by the
learned counsel for the petitioner.
The application is disposed of as above.
J.M.JAMES
JUDGE
mrcs