High Court Kerala High Court

P. Hyderali vs State Of Kerala on 4 November, 2008

Kerala High Court
P. Hyderali vs State Of Kerala on 4 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6753 of 2008()


1. P. HYDERALI, AGED 30,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SMT.K.LATHA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :04/11/2008

 O R D E R
                           K.HEMA, J.
                    ------------------------------
                    B.A. No.6753 OF 2008
                    ------------------------------
           Dated this the 4th day of November, 2008


                            O R D E R

This petition is for anticipatory bail.

2. Learned Public Prosecutor submitted that petitioner’s

involvement in the crime is not revealed at present. It is only

after arrest of the first accused, some information can be

gathered regarding petitioner’s actual involvement in the

crime. Hence, learned Public Prosecutor submitted that the

police has no intention to arrest petitioner for any offences at

this stage and that if the petitioner’s presence is required for

questioning, notice will be issued to him, in accordance with

law. These submissions are recorded and hence no ground

exists to grant anticipatory bail

The petition is disposed of accordingly.

K.HEMA, JUDGE

pac