IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 849 of 2010()
1. SEBASTIAN P.J., AGED 49 YEARS,
... Petitioner
Vs
1. SUB-INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.PRADEESH CHACKO
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :05/03/2010
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 849 of 2010
---------------------------------------
Dated this the 5th day of March, 2010
O R D E R
The petitioner apprehends arrest by the Sub Inspector of
Police, Central Police Station, Ernakulam, on an accusation of the
petitioner having committed non bailable offence. The petitioner
states that one P. J. James of Narakkal had filed a petition before
the police making allegations against the petitioner and the
petitioner apprehends arrest on that basis.
2. The learned Public Prosecutor submitted that no crime is
registered on the basis of any petition filed by P.J. James of
Narakkal and that the police have no intention to arrest the
petitioner.
The submission made by the learned Public Prosecutor is
recorded and the Bail Application is closed with liberty to the
petitioner to approach this Court again as and when occasion
arises.
K.T. SANKARAN, JUDGE
ln