High Court Kerala High Court

Thejus Jacob vs State Of Kerala on 25 August, 2006

Kerala High Court
Thejus Jacob vs State Of Kerala on 25 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5227 of 2006()


1. THEJUS JACOB, S/O.THOMAS CHACKO,
                      ...  Petitioner
2. RAGHU, S/O. PRABHAKARAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :25/08/2006

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

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

                           B.A. 5227/2006

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

    DATED THIS THE 25TH DAY OF AUGUST, 2006




                              O R D E R

The petitioners are accused, in crime

No.167/2006 of Erumeli police Station, under Sections

452, 341, 323, 294(b) and 326 IPC read with Section 34

IPC. It is alleged by the prosecution that, because of the

previous enimity, the petitioners had trespassed into a tea

shop, where the defacto complainant was sleeping, and

caused injury on the left side of the tenth rib of the

injured, by hitting with a soda bottle, causing fracture.

The petitioners are before this Court, under Section 438

Cr.P.C.

2. I heard the submissions made by either side. In

the above facts situation, I direct the petitioners to

surrender before the Investigating Officer, who is

investigating crime No. 167/2006 of Erumeli Police

Station, on 1.9.2006, between 10.30 a.m and 11.00 a.m.

3. The Investigating Officer shall interrogate the

B.A.5227/2006

2

petitioners, and thereafter, produce them before the

Court below, as per the law. The petitioners may move

application(s) for bail, before that Court and the learned

Magistrate shall consider the same and pass appropriate

orders, on the date of production itself.

4. If any application is filed by the Investigating

Officer, for the custodial interrogation of the petitioners,

it may also be considered on the same day itself, by the

learned Magistrate, on merit.

The application is disposed of as above.

J.M.JAMES

JUDGE

mrcs