Kerala High Court
Anvarsha.V.B. vs State Oof Kerala Represented By … on 19 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7663 of 2008()
1. ANVARSHA.V.B. S/O.V.U.BASHEER,
... Petitioner
Vs
1. STATE OOF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.JOBI JOSE KONDODY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :19/12/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 7663 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of December,2008
O R D E R
Petition is for anticipatory bail.
2. Learned Public Prosecutor submitted that no crime is
registered against petitioner and the police has no intention to
arrest petitioner in any non bailable offence. This submission is
recorded and hence, no ground exists to grant anticipatory bail.
Petition is disposed of accordingly.
K.HEMA, JUDGE.
mn.