High Court Kerala High Court

Shylappan vs State Of Kerala on 27 February, 2008

Kerala High Court
Shylappan vs State Of Kerala on 27 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 591 of 2008()


1. SHYLAPPAN, AGED 50 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE SUB INSEPCTOR OF POLICE

3. THE DEPUTY SUPERINTENDENT OF POLICE

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :27/02/2008

 O R D E R
                            R. BASANT, J.
            ````````````````````````````````````````````````````
                      B.A. No. 591 OF 2008 F
            ````````````````````````````````````````````````````
           Dated this the 27th day of February, 2008

                               O R D E R

Application for anticipatory bail. Petitioner

apprehends arrest as accused in crime No.87/08 of

Kodungallur police station. Allegations have been raised

against the petitioner for offences punishable, inter alia, under

section 3 of the SC and ST (PA) Act.

2. The learned Public Prosecutor submits that

investigation is complete and the police have come to the

conclusion that the allegations are not justified. The petitioner

is hence not required to be arrested as accused in crime

No.87/08. Necessary report shall immediately be filed before

the court to inform the court that no further action need be

taken in crime No.87/08.

3. The apprehension of the petitioner is, in these

circumstances, found to be without any merit. This petition is,

in these circumstances, dismissed after recording the

submission of the learned Public Prosecutor.

(R.BASANT, JUDGE)
aks