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With this direction the petition is dismissed as withdrawn.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/-