IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6911 of 2007()
1. V.N.SANKARAN NAMBOODIRI,
... Petitioner
Vs
1. S.I. OF POLICE,
... Respondent
2. THE STATE OF KERALA, REPRESENTED
For Petitioner :SMT.K.V.RESHMI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :19/11/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.6911 of 2007
-------------------------------------
Dated this the 19th day of November, 2007
ORDER
Application for anticipatory bail. The learned Public Prosecutor,
after taking instructions submits that no crime has been registered
against the petitioner and the petitioner shall not be arrested. It is
true that a petition was received from one Sasikumar raising certain
allegations against the petitioner. But the police are not satisfied that
a crime has to be registered. The learned Public Prosecutor
undertakes that no crime has been registered and the petitioner shall
not be arrested on any such allegations raised by the said Sasikumar.
2. The learned Public Prosecutor further submits that if on a
later date, the petitioner were to be arrested on any allegations raised
by the said Sasikumar prior to this date, notice shall be given to the
petitioner and prior permission of this Court shall be taken.
3. The submissions and undertaking of the learned Public
Prosecutor are accepted. This bail application is, in these
circumstances, dismissed as the apprehension of the petitioner is
found to be without any basis.
(R.BASANT, JUDGE)
rtr/-
2