High Court Kerala High Court

Anil B.Nair @ Hemachandran vs State Of Kerala on 13 November, 2007

Kerala High Court
Anil B.Nair @ Hemachandran vs State Of Kerala on 13 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6640 of 2007()


1. ANIL B.NAIR @ HEMACHANDRAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :13/11/2007

 O R D E R
                                 R.BASANT, J
                         ------------------------------------
                          B.A.No.6640 of 2007
                         -------------------------------------
              Dated this the 13th day of November, 2007

                                     ORDER

Application for anticipatory bail. The petitioner apprehends that

he may be arrested on the allegation that he has committed non

bailable offences against one Devi, his second wife. It was the second

marriage of both the spouses. The said Devi has a relative who is an

official of the police. It is, in these circumstances, that the petitioner

apprehended that he may be arrested on the allegation that he has

committed non bailable offences. The marriage had taken place only

on 25.3.07.

2. The learned Public Prosecutor after taking instructions

submits that the petitioner is not required to be arrested in connection

with any crime by the Hill Palace police, Tripunithura or the Marayur

police at Idukki. The apprehension of the petitioner that he will be

arrested by the respondents is, in these circumstances, without any

basis. The learned Public Prosecutor’s submissions are taken note of

and hereby recorded. The learned Public Prosecutor submits that if

in future, the petitioner were to be arrested on the allegation that he

has committed any non bailable offences against the said Devi, his

second wife after this date, prior permission of this Court shall be

taken before such arrest is effected.

B.A.No.6640 of 2007 2

3. I record the submissions of the learned Public Prosecutor.

I accept the submissions. It is now evident that the apprehension of

the petitioner is without any basis.

4. This application for anticipatory bail is accordingly

dismissed as agreed.

(R.BASANT, JUDGE)
rtr/-