IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4058 of 2010()
1. K.SOMASEKHARAN NAIR,AGED 49 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
For Petitioner :SRI.V.G.ARUN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/08/2010
O R D E R
V.RAMKUMAR, J.
------------------------------------------------
Bail Application No.4058 of 2010
-------------------------------------------------
Dated this the 4th day of August, 2010
ORDER
The petitioner seeks anticipatory bail on the
allegation that the Vaikom Police are at his heels in
connection with Crime No.776/2010 registered for
offences punishable under Sections 325, 342 & 392 read
with Section 34 I.P.C & 3(x) of the Scheduled Castes
Scheduled Tribes (Prevention of Atrocities) Act, 1989.
2. The learned Public Prosecutor on instructions
submitted that the investigation has revealed that the
petitioner has not committed the offences alleged. If so,
the apprehension of arrest and harassment entertained
by the petitioner is not well founded. Recording the
submission made by the learned Public Prosecutor this
petition is closed.
V.RAMKUMAR, JUDGE
skj