High Court Kerala High Court

M.P.Kuberan Namboothiri vs The Forest Range Officer on 25 November, 2008

Kerala High Court
M.P.Kuberan Namboothiri vs The Forest Range Officer on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7040 of 2008()


1. M.P.KUBERAN NAMBOOTHIRI,
                      ...  Petitioner

                        Vs



1. THE FOREST RANGE OFFICER, TALIPARAMBA,
                       ...       Respondent

                For Petitioner  :SRI.V.A.SATHEESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :25/11/2008

 O R D E R
                             K.HEMA, J.

                 -----------------------------------------

                        B.A.No. 7040 of 2008

                 -----------------------------------------

              Dated this the 25th November, 2008

                              O R D E R

This petition is for anticipatory bail.

2. Learned counsel for petitioner submitted that first accused

offered an elephant to the temple. Petitioner is second accused,

who is the Executive Officer of TTK Devaswom, who received the

elephant for the temple. He also submitted that a Writ Petition was

filed and a direction was issued to the forest officials to consider

the petition filed by the Devaswom Board in respect of the dispute.

The Devaswom Board also approached the forest officials to permit

the Devaswom Board to keep the elephant in the temple. The

requests are being considered by the Forest Department and hence,

there is no threat of arrest at present and therefore, the petitioner

may be permitted to withdraw this petition , it is submitted.

3. On hearing both sides, it appears that there is no

apprehension of arrest at present or atleast until the petition filed

by the Devaswom Board is considered and disposed of by the forest

officials.

Hence, this petition is dismissed as withdrawn.

K.HEMA, JUDGE
vgs.