Kerala High Court
Santhosh Kumar.K vs The S.I. Of Police on 11 February, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 931 of 2011()
1. SANTHOSH KUMAR.K, AGED 37 YEARS,
... Petitioner
Vs
1. THE S.I. OF POLICE,
... Respondent
For Petitioner :SRI.P.V.DILEEP
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/02/2011
O R D E R
V. RAMKUMAR, J.
==========================
Bail Application No.931 of 2011
==========================
Dated this the 11th day of February, 2011.
ORDER
Petitioner seeks anticipatory bail on the allegation that the
Sasthamcotta Police are at his heels on an allegation of
commission of non-bailable offences.
2. The learned Public Prosecutor, on instructions,
submitted that no crime has been registered and that the
petitioner is not wanted in connection with the allegations in the
petition. 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.
rv