Kerala High Court
Vinod Kumar vs State Of Kerala on 2 November, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6922 of 2010()
1. VINOD KUMAR,AGED 30 YEARS
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.V.V.ASOKAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/11/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.6922 of 2010
------------------------------------------------
Dated this the 2nd day of November, 2010
ORDER
The petitioner seeks anticipatory bail on the allegation
that the Thrikkakara 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
skj