High Court Kerala High Court

Shibu vs State Of Kerala on 30 September, 2008

Kerala High Court
Shibu vs State Of Kerala on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6041 of 2008()


1. SHIBU, AGED 32,
                      ...  Petitioner
2. KARTHIKEYAN, AGED 58,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. C.I. OF POLICE, VAIKKOM POLICE STATION,

                For Petitioner  :SRI.N.P.SETHU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :30/09/2008

 O R D E R
                              K.HEMA, J.
                             ===========
                Bail Application No.6041 of 2008
                ===============================
           Dated this the 30th day of September, 2008.

                              O R D E R

This is a petition for anticipatory bail.

2. The alleged offences are under Sections 353, 354, 294

(b) r/w 34 IPC. During the course of dictation of the order, the

learned counsel for the petitioner submitted that he may be

permitted to withdraw the petition, with liberty to file fresh

petition. A woman police constable was allegedly molested and

the crime was registered as early as on 17.8.2008 and the

petitioners who are accused in the crime could not be

interrogated or arrested so far. Hence the petitioners are

directed to surrender before the Magistrate court or before the

investigating officer and co-operate with the investigation.

With this direction the petition is dismissed as withdrawn.

K.HEMA, JUDGE.

bkn/-