Kerala High Court
Mareena Mathew vs The Circle Inspector Of Police on 3 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 965 of 2009()
1. MAREENA MATHEW, W/O.M.J.MATHEW,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.P.F.FRANCIS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/03/2009
O R D E R
V. RAMKUMAR , J.
==========================
B.A. No. 965 of 2009
==========================
Dated this the 3rd day of March, 2009.
ORDER
The petitioner seeks anticipatory bail on the allegation that
the Circle Inspector of Police, Thiruvalla and his police party are
at her heels.
The learned Public Prosecutor, on instructions, submitted
that no crime has been registered against the petitioner and that
the Thiruvalla police have no intention to arrest the petitioner as
at present. If so, the apprehension of the petitioner is not well
founded. Recording the submission made by the Public
Prosecutor, this petition is dismissed.
Dated this the 3rd day of March, 2009.
V. RAMKUMAR, JUDGE.
rv