IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6975 of 2008()
1. SREELESH.K.V.
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE PUBLIC
... Respondent
For Petitioner :SRI.P.S.SREEDHARAN PILLAI
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :19/11/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 6975 of 2008
-----------------------------------------
Dated this the 17th November, 2008
O R D E R
This petition is for anticipatory bail.
2. The alleged offences are under Sections 466, 468 and
471 of the Indian Penal Code. Learned counsel for petitioner
submitted that this petition is not pressed. The crime was
registered on 18.10.2008 and petitioner has not surrendered
before the court or before the police so far. Petitioner is
required for interrogation.
Petitioner is directed to surrender before
the investigating officer without any delay.
Whether petitioner surrenders or not, police is
at liberty to arrest petitioner.
With this direction, petition is dismissed.
K.HEMA, JUDGE
vgs.