Kerala High Court
Sidhique.K.P vs State Of Kerala-Represented By … on 14 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6730 of 2008()
1. SIDHIQUE.K.P, AGED 29 YEARS,
... Petitioner
Vs
1. STATE OF KERALA-REPRESENTED BY THE
... Respondent
2. THE PUBLLIC PROSECUTOR, HIGH COURT OF
For Petitioner :SRI.MURUGAN P.V.
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :14/11/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No.6730 of 2008
-----------------------------------------
Dated this the 14th November, 2008
O R D E R
This petition is for anticipatory bail.
2. The alleged offences are under Sections 393 and 34 of
the Indian Penal Code. Petitioner is second accused in the
crime. Learned Public Prosecutor submitted that the petitioner
was arrested in connection with another crime and his arrest
was recorded in this case on 7.10.2008. Hence, question of
granting anticipatory bail does not arise. This submission is
recorded and hence, no ground exists to grant anticipatory
bail.
Petition is dismissed.
K.HEMA, JUDGE
vgs.