High Court Kerala High Court

Sudhin vs State Of Kerala on 20 September, 2010

Kerala High Court
Sudhin vs State Of Kerala on 20 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5593 of 2010()


1. SUDHIN , AGED 33 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.M.REVIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/09/2010

 O R D E R
                        V. RAMKUMAR, J.
                * * * * * * * * * * * * * * * * * *
                 Bail Application No.5593 of 2010
               * * * * * * * * * * * * * * * * * *
                         Dated:20.09.2010

                               ORDER

Petitioner seeks anticipatory bail on the allegation that the

Puthukad Police are at his heels in connection with Crime

No.687/2010 registered against one Pradeep, Agency Manager of

ICICI bank, Thrissur at the instance of one Meena Kumari.

2. The learned Public Prosecutor, on instructions,

submitted that no crime has been registered and that the

petitioner is not wanted in connection with the allegations in the

petition. If so, the apprehension of arrest and harassment

entertained by the petitioner is unfounded.

Recording the submission made by the Public Prosecutor,

this petition is closed.

V. RAMKUMAR,
(JUDGE)

sj