IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 211 of 2009()
1. M.A.ROSAMMA,
... Petitioner
Vs
1. THE STATE OF KERALA
... Respondent
For Petitioner :SRI.M.K.DAMODARAN (SR.)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :05/02/2009
O R D E R
K. HEMA, J.
---------------------------------------------------
Bail Appl. No. 211 of 2009
---------------------------------------------------
Dated this the 5th day of February, 2009.
ORDER
Petition for anticipatory bail.
2. Petitioner apprehends arrest in connection with
Crime no.12/2008 of VACB, Northern Range, Kozhikode.
3. Learned Public Prosecutor submitted that
investigation is going on in the above case, but the police has no
intention to arrest the petitioner in connection with that case. If
at all petitioner is required for questioning, notice will be given
well in advance by giving at least one week’s time to appear
before investigating officer. These submissions are recorded and
hence no ground exists to grant anticipatory bail.
Petition is disposed of accordingly.
K. HEMA, JUDGE.
Krs.