IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7741 of 2010()
1. ARUN R.NAIR, AGED 30 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. ASSISTANT SUB INSPECTOR OF POLICE,
For Petitioner :SRI.NOBLE MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/12/2010
O R D E R
V.RAMKUMAR, J.
-----------------------------------------------------
Bail Application No.7741 of 2010
------------------------------------------------------
Dated this the 07th day of December, 2010
ORDER
Petitioner seeks anticipatory bail on the allegation that
the Police are at his heels in connection with a Crime of
CB-CID Kollam.
2. The learned Public Prosecutor, on instructions,
submitted that the petitioner is only a suspect in the above
crime and he has not so far been arrayed as an accused in the
above case. If so, the apprehension of arrest and harassment
entertained by the petitioner is unfounded. In case the
petitioner is required to be interrogated again the police shall
do so after giving him notice under Sec.160 Cr.P.C.
Recording the submission made by the Public
Prosecutor, this petition is closed.
V. RAMKUMAR, JUDGE
skj