IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1376 of 2010()
1. ABOOBACKER.P., AGED 26 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.MARTIN G.THOTTAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :11/03/2010
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 1376 OF 2010
------------------------------------------------------
Dated this the 11th day of March, 2010
O R D E R
The petitioner apprehends arrest by Sreekandapuram Police
on an accusation of having committed non-bailable offence. The
petitioner apprehends arrest in connection with the suicide of one
Nisha. Therefore, he has filed this application for anticipatory bail
under Section 438 of the Code of Criminal Procedure.
2. The learned Public Prosecutor submitted that Nisha
committed suicide on 18.2.2010 and a crime was registered as
Crime No.97 of 2010 of Sreekandapuram Police Station under
Section 174 of the Code of Criminal Procedure. It is also submitted
that as of now, nobody is arrayed as an accused in the case and,
therefore, there is no intention to arrest anybody including the
petitioner.
The submission made by the learned Public Prosecutor is
recorded and the Bail Application is closed. This order will not
B.A. NO. 1376 OF 2010
:: 2 ::
preclude the investigating officer from proceeding further in
accordance with law in the matter of investigation, nor does it
preclude the petitioner from approaching this Court again as and
when occasion arises.
(K.T.SANKARAN)
Judge
ahz/