High Court Kerala High Court

Unnikrishnan vs State Of Kerala on 15 January, 2008

Kerala High Court
Unnikrishnan vs State Of Kerala on 15 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 8125 of 2007(U)


1. UNNIKRISHNAN, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :15/01/2008

 O R D E R
                            R. BASANT, J.
             ````````````````````````````````````````````````````
                    B.A. No. 8125 OF 2007 C
             ````````````````````````````````````````````````````
            Dated this the 15th day of January, 2008

                               O R D E R

Application for anticipatory bail. Petitioner faces

allegations for offences punishable, inter alia, under Section

468 IPC. The petitioner is the 2nd accused.

2. The learned Public Prosecutor, after taking

instructions, submits that the investigation has revealed that

the petitioner has not committed any offence and he need not

be arrested. The learned Public Prosecutor stipulates that the

petitioner shall not be arrested as an accused in this crime as

apprehended by him.

3. The apprehension of the petitioner is, in these

circumstances, found to be without any merit. This

application for anticipatory bail is, in these circumstances,

dismissed.

(R.BASANT, JUDGE)
aks