IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3912 of 2006()
1. SHAJI, S/O.KUTTAN NAIR,
... Petitioner
2. SREEDEVI, W/O.KUTTAN NAIR,
3. KUTTAN NAIR,
4. JISHA, D/O.KUTTAN NAIR,
5. BABY SHIJI, KUTTAN ANIR,
Vs
1. STATE OF KERALA,
... Respondent
2. STATION HOUSE OFFICER,
For Petitioner :SRI.DILIP MOHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :03/07/2006
O R D E R
J.M.JAMES, J.
--------------
B.A.3912/2006
------------------
DATED THIS THE 3RD DAY OF JULY, 2006
O R D E R
The petitioners are accused of the offence
punishable under Sections 498A and 406 IPC read with
Section 34 IPC, in crime No.160/2006 of Vazhekkad Police
Station. The petitioners apprehend arrest. Hence this
application, under Section 438 Cr.P.C.
2. After hearing both sides, I direct the petitioners
to surrender before the S.H.O. of Vazhekkad Police
Station, on 6.7.2006 at 11.00 a.m. The investigating
Officer shall interrogate the petitioners and they shall be
released, in the event of their arrest, on bail, each
petitioner executing a bond for Rs.15,000/-, with two
solvent sureties, each for the like sum, to the satisfaction
of the investigating officer, arresting them.
3. In case, the investigating officer requires the
petitioners for further custodial interrogation, he shall
B.A.3912/2006
2
move an application before the Court below and get their
custody, according to the law.
The application is disposed of as above.
J.M.JAMES
JUDGE
mrcs