Kerala High Court
Joy Joseph vs State Of Kerala on 11 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8820 of 2010()
1. JOY JOSEPH, S/O. JOSEPH, PINAMARUKIL
... Petitioner
2. REJI, S/O. KUNHIRAMAN, CHONADU HOUSE,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.SUBHASH CYRIAC
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/01/2011
O R D E R
V. RAMKUMAR, J.
---------------------------------------------------
Bail Application No.8820 of 2010
---------------------------------------------------
Dated this the 11th day of January, 2011
ORDER
Petitioners seek anticipatory bail on the allegation that the
Rajapuram Police are at their heels on an allegation of
commission of non-bailable offences.
2. The learned Public Prosecutor, on instructions,
submitted that no crime has been registered and that the
petitioners are not wanted in connection with the allegations in
the petition. If so, the apprehension of arrest and harassment
entertained by the petitioners is unfounded.
3. The petitioners need not comply with the directions in
Annexure-1 order passed by Sessions Court.
Recording the submission made by the Public Prosecutor,
this petition is closed.
V. RAMKUMAR, JUDGE
skj