IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6164 of 2006()
1. V.B.PREM NAZIR, MANAGER,
... Petitioner
2. SAHEER.K, ASSISTANT MANAGER,
3. AJITH RAMAN, JUNIOR OFFICER,
4. B.WILSON, JUNIOR OFFICER,
5. SANAL P.ANTONY, JUNIOR OFFICER,
6. PAIM PADMANABHAN,
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :25/10/2006
O R D E R
J.M.JAMES, J.
--------------
B.A. 6164/2006
------------------
DATED THIS THE 25TH DAY OF OCTOBER, 2006
O R D E R
The petitioners, accused 1 to 6, are facing the
accusation for the offence punishable under Sections 395 IPC,
as they had dispossessed the vehicle, owned by the
complainant, and also caused him injuries on 5.10.2006.
Hence this application, under Section 438 Cr.P.C.
2. After hearing both sides, I direct the petitioners to
surrender before the Investigating Officer on 31.10.2006
between 9.30 a.m and 10.00 a.m., and thereafter, produce
them before the Court below, on the same day itself.
3. The learned Magistrate shall consider the bail
application(s), that may be filed by the petitioners, along with
any other applications filed by the prosecution, and dispose of
the case on the same day itself, after hearing both sides, on
merit.
The application is disposed of as above.
J.M.JAMES
JUDGE
mrcs