High Court Kerala High Court

Prahla vs State Of Kerala on 14 October, 2008

Kerala High Court
Prahla vs State Of Kerala on 14 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5604 of 2008()


1. PRAHLA,W/O.VIKRAMAN, VEENALAYAM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.RASHEED C.NOORANAD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :14/10/2008

 O R D E R
                                  K. HEMA, J.

                  ---------------------------------------------------
                     Bail Appl.No. 5604 of 2008
                  ---------------------------------------------------
              Dated this the 14th day of October, 2008.


                                      ORDER

Petition for anticipatory bail.

2. Learned counsel for the petitioner submitted that

petitioner may be permitted to withdraw this petition. It is pointed out

that the crime is registered as early as on 15.6.2008 and the

petitioner could not be arrested even after expiry of four months.

Hence, petitioner is directed to surrender before the

investigating officer within 7 days from today.

With this direction, this petition is dismissed.

K. HEMA, JUDGE.

Krs.