IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2211 of 2007()
1. C.ABBAS, AGED 60 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.JAWAHAR JOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/04/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 2211/2007
-----------------------------
Dated this 12th day of April, 2007
O R D E R
The petitioner seeks anticipatory bail on the
allegation that the Hosdurg police are at his heels at the
instance of one Fakrudeen.
2. The learned Public Prosecutor, on instructions,
submitted that Hosdurg police has not received any such
complaint that no crime has been registered against the
petitioner. If so, the apprehension of arrest and harassment
entertained by the petitioner is unfounded.
3. Recording the above submission made by the learned
Public Prosecutor, this application is closed.
V.RAMKUMAR,
JUDGE
mrcs
2