High Court Kerala High Court

S.Sreekumar vs Lal Prasad on 15 April, 2009

Kerala High Court
S.Sreekumar vs Lal Prasad on 15 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1959 of 2009()


1. S.SREEKUMAR,OORUPOIKA (P.O),
                      ...  Petitioner
2. SOUMYA.S.S.,W/O.SREEKUMAR,
3. SAJI.S.S.,SOUMYA NIVAS,CHENKOTTUKONAM,

                        Vs



1. LAL PRASAD,S/O.GOPI CONTRACTOR,
                       ...       Respondent

2. GOPI CONTRACTOR,

3. S.I.OF POLICE,SREEKARIYAM POLICE STATION

4. S.I.OF POLICE,KAZHAKUTTAM

                For Petitioner  :SRI.SANU.S.PANICKER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :15/04/2009

 O R D E R

P.BHAVADASAN, J.

—————————-
B.A. No.1959 of 2009

—————————-
Dated this the 15th day of April, 2009

O R D E R

It is submitted by learned Public Prosecutor that so

far no crime have been registered against the petitioners.

Obviously apprehension of arrest is misplaced. Accordingly,

the petition is closed.

P.BHAVADASAN
JUDGE

pac