High Court Kerala High Court

Aju Vijayamohan Pillai vs State Of Kerala on 27 March, 2007

Kerala High Court
Aju Vijayamohan Pillai vs State Of Kerala on 27 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1856 of 2007()


1. AJU VIJAYAMOHAN PILLAI,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/03/2007

 O R D E R
                               V. RAMKUMAR, J.


                   ````````````````````````````````````````````````````

                           B.A. No. 1856 OF 2007 B

                   ````````````````````````````````````````````````````

                   Dated this the 27th day of March, 2007


                                     O R D E R

Petitioner seeks anticipatory bail on the allegation that the

Chirayinkeezhu police are at his heels for no obvious reason. All what

the petitioner did was that a complaint before the police for the

disappearance of his mother, who has not been traced after her

disappearance.

2. The petitioner’s complaint regarding man missing was

registered as Crime No.381/06.

3. Learned Public Prosecutor, on instructions, submitted that

no crime has been registered against the petitioner and that the

petitioner is not wanted by the said police in connection with any case or

complaint. If so, the apprehension of arrest and harassment entertained

by the petitioner is unfounded. Recording the submission made by the

Public Prosecutor, this petition is closed.

(V. RAMKUMAR, JUDGE)

aks