High Court Kerala High Court

A.Siji vs State Of Kerala on 14 June, 2010

Kerala High Court
A.Siji vs State Of Kerala on 14 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3528 of 2010()


1. A.SIJI, S/O. FIRDOUS, AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :14/06/2010

 O R D E R
                            K.HEMA, J.
           ----------------------------------------------
               Bail Application No.3528 of 2010
           ----------------------------------------------
                     Dated 14th June, 2010.

                              O R D E R

Petition for anticipatory bail.

2. The alleged offences are under Sections 366 and

506(1) read with Section 34 of the Indian Penal Code. Learned

Public Prosecutor submitted that charge sheet is already laid.

Hence, petitioner may seek his remedy before appropriate court.

There are no exceptional circumstances to grant anticipatory bail

to petitioner.

Petition is dismissed.

K.HEMA, JUDGE.

tgs