High Court Kerala High Court

Rajesh vs State Of Kerala Represented By The on 16 July, 2007

Kerala High Court
Rajesh vs State Of Kerala Represented By The on 16 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4192 of 2007()


1. RAJESH, S/O. NADESAN, AGED 30 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.AYYAPPAN SANKAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :16/07/2007

 O R D E R
                                    R.BASANT, J.

                                 ----------------------

                              B.A.No.4192  of 2007

                           ----------------------------------------

                     Dated this the 16th  day of July 2007


                                      O R D E R

Application for anticipatory bail. The petitioner apprehends

arrest on the allegation that he has committed non-bailable offence.

He is not able to specify the crime. According to him, he was

compelled to subscribe to an application to make it appear that he

wants to marry a woman. This was done under the compulsion of the

local Police Inspector. It is, in these circumstances, that he entertains

the apprehension.

2. The learned Public Prosecutor, after taking instructions,

submits that the petitioner is not required to be arrested and shall not

be arrested in any crime so far registered or on any allegation so far

raised against the petitioner. That submission of the learned Public

Prosecutor is taken note of and recorded. The apprehension of the

petitioner is found to be without any basis, in these circumstances.

3. In the result, this petition is dismissed as unnecessary but

subject to the observation that if the petitioner were to be arrested in

respect of any allegation raised against him of any incident which

occurred prior to this date, such arrest shall be made only after prior

intimation to this court and after obtaining appropriate orders.






                                                                  (R.BASANT, JUDGE)

jsr

                     // True Copy//          PA to Judge


B.A.No.4192/07    2


B.A.No.4192/07    3


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007