High Court Kerala High Court

Prajeesh M.R. vs State Of Kerala on 28 February, 2007

Kerala High Court
Prajeesh M.R. vs State Of Kerala on 28 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1001 of 2007()


1. PRAJEESH M.R., MUKKANCHIRA HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/02/2007

 O R D E R
                             V. RAMKUMAR, J.

                     * * * * * * * * * * * * * * * * * *

                 Bail Application No. 1001 of 2007

                     * * * * * * * * * * * * * * * * * *

            Dated, this the  28th  day of   February  2007


                                   ORDER

Petitioner seeks anticipatory bail on the allegation that

Ernakulam Central Police are at his heels at the instance of one

Aneesh @ Leo who is running a beauty parlour by name Laura

Beauty Clinic at Convent Junction, Ernakulam.

2. The learned Public Prosecutor, on instructions,

submitted that eventhough a complaint has been received from

the Laura Beauty Clinic, no crime has been registered against

the petitioner and that the petitioner is not wanted in connection

with the above allegation. If so, the apprehension of arrest and

harassment entertained by the petitioner is unfounded.

Recording the submission made by the Public Prosecutor,

this petition is closed.

V. RAMKUMAR,

(JUDGE)

ani.