IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1741 of 2007()
1. PAREETH, S/O MOITHEEN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.C.P.UDAYABHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :15/06/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Crl.M.C.Nos. 1741/07, 1748/07 & 1760/07
IN
B.A.2734/2007
-----------------------------
Dated this 15th day of June, 2007
O R D E R
Cr.M.C.1741/2007 is filed by the accused in
Crime No.67/2007 of Pothanicadu police station for
offences punishable under Sections 447 and 307 IPC,
with regard to an occurrence which took place on
25.4.2007 at 8.30 a.m, in which one Mydeen was allegedly
attacked by the petitioner resulting in a deep cut on the
right hand and amputation of the right palm of the said
Mydeen. Without noticing the gravity of the injuries and
inclusion of Section 307 IPC in the offences registered, on
15.5.2007 this Court granted anticipatory bail to the
accused (Pareeth).
2. Evidently taking note of the seriousness of the
Crime and the grant of anticipatory bail in such a case,
the State has filed Crl.M.C.1760/2007 for cancellation of
the bail. The accused has filed Crl.M.C.1741/2007 for
correction of the bail order so as to include Section 307
IPC as well. Mydeen, the injured, has filed
Crl.M.C.1748/2007 also for cancellation of bail.
Crl.M.C.Nos.1741, 1748 & 1760/2007
2
3. When these applications came up for further
hearing today, the learned counsel for the accused, the
petitioner in Crl.M.C.1741/2007, submitted that he may
be permitted to withdraw the bail application.
Accordingly B.A.2734/2007 is permitted to be withdrawn
and the order for anticipatory bail granted in that
application will stand recalled.
The applications are disposed of as above.
V.RAMKUMAR,
JUDGE
mrcs