High Court Kerala High Court

Kadan Veettil Genesan vs State Of Kerala Represented By on 13 July, 2007

Kerala High Court
Kadan Veettil Genesan vs State Of Kerala Represented By on 13 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4239 of 2007()


1. KADAN VEETTIL GENESAN,S/O.KUNHKANNAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :13/07/2007

 O R D E R
                                     R.BASANT, J.

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

                                B.A.No.4239 of 2007

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

                      Dated this the 13th  day of July 2007


                                       O R D E R

Apprehending arrest on the allegation that the petitioner has

committed non-bailable offence, the petitioner has come before this

court with this application for anticipatory bail.

2. The learned Public Prosecutor, on instructions, submits

that the petitioner is not required to be arrested in connection with

any case. No crime other than crime No.433/07 is registered against

the petitioner. The petitioner has been granted bail in that case. In

these circumstances, the petitioner is not required and shall not be

arrested by the respondent, submits the learned Public Prosecutor.

3. I take note of and record the submissions of the learned

Public Prosecutor. It is now evident that the apprehension of the

petitioner is without any basis. If the petitioner were required to be

arrested in respect of any crime which has taken place prior to this

date, prior intimation shall be given to the petitioner and permission

of this court taken before any attempt is made to arrest the petitioner.

4. This petition is accordingly dismissed with the above

observations.






                                                                   (R.BASANT, JUDGE)

jsr


                             // True Copy//          PA to Judge


B.A.No.    2


B.A.No.    3


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007