IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2885 of 2010()
1. ASHRAF S.,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. WOMEN CELL,
For Petitioner :SRI.S.M.ALTHAF
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/06/2010
O R D E R
* * * *V.*RAMKUMAR,*J.* * * *
* * * * * * * *
Bail* Application No. 2885 OF 2010
* * * * * * * * * * * * * * * * *
Dated, this the Ist day of June, 2010
ORDER
Petitioner seeks anticipatory bail on the allegation that the .
Pudunagaram Police are at his heels.
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)
ani.
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT :
THE HONOURABLE MR. JUSTICE V.RAMKUMAR
TUESDAY, THE 1ST JUNE 2010 / 11TH JYAISTHA 1932
Bail Appl..No. 2885 of 2010()
————————-
NO CRIME REGISTERED BY PUDUNAGARAM POLICE STATION
PETITIONER/ACCUSED
——————-
ASHRAF S.,
PACHILAELAYIL VEEDU, KUNNICODE P.O.,
KOLLAM DISTRICT.
BY ADV. SRI.S.M.ALTHAF
RESPONDENT(S): COMPLAINANT
————————–
1.PUBLIC OF KERALA, REPRESENTED BY THE
STATE
PROSECUTOR, HIGH COURT OF KERALA,
ERNAKULAM.
2.PALAKKAD
WOMEN CELL,
DISTRICT.
PUBLIC PROSECUTOR SRI. V. TEK CHAND
THIS BAIL APPLICATION HAVING BEEN FINALLY HEARD
ON 01/06/2010, THE COURT ON THE SAME DAY PASSED THE
FOLLOWING: