IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7506 of 2007()
1. PRAVEEN, S/O. THYLOTH RAMANKUTTY MENON,
... Petitioner
2. SMT. THANKAN PANICKER, W/O. LATE
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.T.N.MANOJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :06/12/2007
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 7506 OF 2007 A
````````````````````````````````````````````````````
Dated this the 6th day of December, 2007
O R D E R
Application for anticipatory bail. The petitioners
apprehend arrest on the allegation that they have committed
culpable non-bailable offences of matrimonial cruelty against one
Pooja, the wife of the 1st petitioner.
2. The learned Public Prosecutor, after taking
instructions, makes a categoric statement that the petitioners are
not required to be arrested and shall not be arrested.
3. The above submissions of the learned Public
Prosecutor are taken note of and are hereby recorded. The
apprehension of the petitioners is thus found to be without any
basis.
4. The learned Public Prosecutor undertakes that if the
petitioners were to be arrested on any later date on the allegation
that they have committed any non-bailable offence against the
said Pooja prior to this day, prior notice shall be given to the
petitioners and prior permission of this Court shall be taken.
BA.7506/07
: 2 :
5. This petition is accordingly dismissed accepting the
submissions/undertaking of the learned Public Prosecutor.
(R.BASANT, JUDGE)
aks