High Court Kerala High Court

Shaju vs State Of Kerala on 26 October, 2006

Kerala High Court
Shaju vs State Of Kerala on 26 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6273 of 2006()


1. SHAJU, S/O.KUNJUKUNJU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.J.POLLY

                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. 6273/2006

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

  DATED THIS THE 26TH DAY OF OCTOBER, 2006




                             O R D E R

The petitioner is accused in Sessions Case

No.286/2000 of the Additional Sessions Court (Fast Track

Court No.I), Thrissur. Because of the issuance of the non

bailable warrant and absconding of the accused, the

matter is now pending as L.P.No.21/2005 of that Court.

Hence the petitioner prays for a pre-arrest order.

2. After hearing both sides and considering the

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

surrender before the Additional Sessions Court (Fast

Track Court-I), Thrissur, on 3.11.2006 at 11.00 a.m.

3. The learned Sessions Judge shall hear the

petitioner and pass appropriate orders on merit, on the

date of surrender itself.

The application is disposed of as above.

J.M.JAMES

JUDGE

mrcs