High Court Kerala High Court

Dr.N.D.Sudarsanan vs State Of Kerala Represented By on 13 July, 2009

Kerala High Court
Dr.N.D.Sudarsanan vs State Of Kerala Represented By on 13 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3611 of 2009()


1. DR.N.D.SUDARSANAN, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :13/07/2009

 O R D E R
              M.Sasidharan Nambiar, J.
             --------------------------
                B.A.No.3611 of 2009
             --------------------------

                       ORDER

Apprehending arrest by Anchal Police, this

petition is filed under Section 438 of Code of

Criminal Procedure. Learned Public Prosecutor

submitted that petitioner and his wife were called

to the police station on a complaint received from

the wife of the petitioner and finding that it is a

matrimonial dispute, which is to be resolved

through Family court, they were advised to do so

and no crime is registered and there is no

intention to arrest the petitioner.

Recording the submission, petition is

dismissed.

13th July, 2009 (M.Sasidharan Nambiar, Judge)
tkv