IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4 of 2007()
1. ABDUL HAMEED, S/O.K.A.UMMER,
... Petitioner
2. NABEESA, W/O.K.A.UMMER,
3. K.A.UMMER, S/O.ABDULLA,
4. ABDUL SALAM,
Vs
1. STATE, REPRESENTED BY SUB INSPECTOR OF
... Respondent
For Petitioner :SRI.K.V.SOHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/01/2007
O R D E R
V.Ramkumar, J.
========================
B.A.No.4 of 2007
========================
Dated this the 9th day of January, 2007.
ORDER
In this petition filed under Section 438 Cr.P.C., the petitioners,
who are husband, mother-in-law, father-in-law and brother-in-law of
one Rumlabee, seek anticipatory bail on the allegation that the
Payyannur Police are at their heels at the instance of the said
Rumlabee.
2. The learned Public Prosecutor on instructions submitted that
no crime has been registered against the petitioners and that the
petitioners are not required by the Payyannur Police in connection with
the allegations made in the petition. If so, the apprehension of arrest
and harassment entertained by the petitioner is unfounded.
Recording the submission made by the learned Public Prosecutor,
this petition is closed.
V.Ramkumar,
Judge.
ess 9/1