High Court Kerala High Court

Sabu Paul vs State Of Kerala on 10 December, 2010

Kerala High Court
Sabu Paul vs State Of Kerala on 10 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7903 of 2010()


1. SABU PAUL,AGED  38 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP.BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :10/12/2010

 O R D E R
                        V. RAMKUMAR, J.
            --------------------------------------------------
               Bail Application No.7903 of 2010
            --------------------------------------------------
         Dated this the 10th day of December, 2010

                                ORDER

Petitioner seeks anticipatory bail on the allegation that the

Kaduthuruthy Police are at his heels in connection with Crime

No.754 of 2010 of Kaduthuruthy Police Station.

2. The learned Public Prosecutor, on instructions,

submitted that the petitioner is not an accused in the above and

that the petitioner is not required in connection with the above

crime. 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