Kerala High Court
Sidheeq vs State Of Kerala Represented By … on 2 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3536 of 2008()
1. SIDHEEQ, S/O AMMAD, NANDOTH HOUSE,
... Petitioner
2. KAMARUDHEEN, S/O.T.V.KUNHAMMED HAJI,
Vs
1. STATE OF KERALA REPRESENTED BY S.I.OF
... Respondent
For Petitioner :SRI.T.K.KUNHABDULLA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :02/06/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No.3536 of 2008
-----------------------------------------
Dated this the 2nd day of June, 2008
O R D E R
This petition is for anticipatory bail.
2. A crime was registered against the petitioners under
Section 341, 323, 324 and 308 read with 34 of Indian Penal Code.
Learned Public Prosecutor submitted that offence under Section
308 is deleted and only bailable offences are now pending against
him under Sections 341, 323 and 324 IPC. This submission is
recorded. Hence the application for anticipatory bail is not
maintainable.
This petition is dismissed.
K.HEMA, JUDGE
vgs.