High Court Kerala High Court

Neseer vs State Of Kerala on 4 November, 2010

Kerala High Court
Neseer vs State Of Kerala on 4 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6873 of 2010()


1. NESEER, S/O.SHAMSUDHEEN, NO.11,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.B.ARUNKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/11/2010

 O R D E R
                        V.RAMKUMAR, J.
             ----------------------------------------------
             Bail Application No.6873 of 2010
            ------------------------------------------------
         Dated this the 4th day of November, 2010

                               ORDER

The petitioner seeks anticipatory bail on the allegation

that the Kodungallur Police are at his heels on an allegation of

commission of non-bailable offences.

2. The learned Public Prosecutor, on instructions,

submitted that no crime has been registered and that the

petitioner is not wanted in connection with the allegations in

the petition. 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

skj