IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1608 of 2008()
1. K. ARUN KUMAR, S/O.PROF.M.K.GANGHADARAN
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE STATION HOUSE OFFICER
For Petitioner :SRI.K.R.VINOD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :18/03/2008
O R D E R
R.BASANT, J
------------------------------------
B.A.No.1608 of 2008
-------------------------------------
Dated this the 18th day of March, 2008
ORDER
Application for anticipatory bail. Petitioner apprehends that
the respondent/police may arrest him on the allegation raised by
one M.R.Chandrika before the Guruvayur Police Station.
2. The learned Public Prosecutor after taking instructions
submits that it is true that the said Chandrika had filed a
complaint, but no crime has been registered on such complaint
and the petitioner is not required to be arrested on those
allegations. In these circumstances the learned Public Prosecutor
submits that the apprehension of the petitioner is without any
basis. This application for anticipatory bail may be dismissed,
submits the learned Public Prosecutor. If, in future, the arrest of
the petitioner becomes necessary in connection with any crime
concerning offences, if any, committed against the said Chandrika
prior to this date, sufficient prior notice shall be given to the
petitioner and the prior permission of this Court shall be taken
before effecting such arrest, submits the learned Public
Prosecutor.
B.A.No.1608 of 2008 2
3. The submissions of the learned Public Prosecutor are
taken note and recorded. The undertaking given is also taken
note of and accepted. It is now evident that there is no merit in
the apprehension of the petitioner.
This bail application is, in these circumstances, dismissed as
agreed.
(R.BASANT, JUDGE)
rtr/-