IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3535 of 2008()
1. LUKOSE JACOB @ THANKACHAN, PALLIPARAMBIL
... Petitioner
Vs
1. STATE OF KERALA REP.BY PUBLIC PROSECUTOR
... Respondent
For Petitioner :SRI.P.N.PURUSHOTHAMA KAIMAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :02/06/2008
O R D E R
K. HEMA, J.
-----------------------------------
B.A. No.3535 OF 2008
-----------------------------------
Dated this the 2nd day of June, 2008.
O R D E R
This is a petition for anticipatory bail.
2. According to the petitioner, he has been repeatedly
called to the police station in connection with a loan transaction
between him and the de facto complainant who is a lady. There
is allegedly a pressure for returning the title deed which is in
possession of the petitioner, which was handed over at the time
when loan was given by the petitioner to the de facto
complainant. Therefore, the petitioner apprehends that he will
be implicated in a non-bailable offence and arrested by the
police. It is pointed out that a Division Bench of this Court
ordered that the police officer shall not harass the petitioner.
Learned Public Prosecutor, on instruction, submitted that no
crime is registered against the petitioner and that the police has
no intention to arrest the petitioner in any case involving a non-
bailable offence. But, the petitioner is called to the police station
only in the light of the petition received from the de facto
B.A. No.3535/08 2
complainant. These submissions are recorded. In the light of the
submissions, I find that there is no basis for apprehension of
arrest. Hence, anticipatory bail need not be granted.
This petition is dismissed.
K. HEMA, JUDGE.
smp