High Court Kerala High Court

Shaji vs S.I. Of Police on 28 September, 2006

Kerala High Court
Shaji vs S.I. Of Police on 28 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5791 of 2006()


1. SHAJI,
                      ...  Petitioner

                        Vs



1. S.I. OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.RASHEED C.NOORANAD

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :28/09/2006

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

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

                       B.A. 5791/2006

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

DATED THIS THE 28TH DAY OF SEPTEMBER, 2006




                          O R D E R

The petitioner is facing the allegation under

Sections 341, 326 and 323 IPC read with Section 34 IPC,

as he assaulted the defacto complainant with stone and

caused injuries, because of which, crime No.478/2006

of Kayamkulam Police Station had been registered.

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

2. After hearing both sides and considering the

facts that are placed before me, I direct the petitioner to

surrender before the Investigating Officer, who is

investigating crime No.478/2006 of Kayamkulam Police

Station, on 4.10.2006.

3. The Investigating Officer shall interrogate the

petitioner and thereafter, produce him before the Court

below according to the law.

4. On production, the learned Magistrate shall

allow the petitioner to be on bail, imposing such

B.A.5791/2006

2

conditions, as are deemed necessary.

The application is disposed of as above.

J.M.JAMES

JUDGE

mrcs