IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 110 of 2011()
1. M.KAJAHUSSAIN, AGED 30 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU (SR.)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/01/2011
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Bail Application No.110 of 2011
* * * * * * * * * * * * * * * * * *
Dated this the 24th day of January, 2011
ORDER
Petitioner, who is the 2nd accused in Crime No.634/2010 of
Walayar Police Station, for an offence punishable under Section
420 read with 34 IPC, seeks anticipatory bail.
2. The learned Public Prosecutor, on instructions,
submitted that the case was registered on the basis of a mistake
of fact and an appropriate report is being filed before the
Magistrate concerned. 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.
Dated this the 24th day of January, 2011.
V. RAMKUMAR,
(JUDGE)
sj