Kerala High Court
N.V.Unni vs State Of Kerala on 5 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1010 of 2007()
1. N.V.UNNI, AGED 32 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SMT.SANDHYA RAJU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/03/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 1010 OF 2007 A
````````````````````````````````````````````````````
Dated this the 5th day of March, 2007
O R D E R
Petitioner seeks anticipatory bail on the allegation that the
Perumbavoor police are at his heels at the instance of one Ambika.
2. Learned Public Prosecutor submitted that the Perumbavoor
police have not received any complaint from the said Ambika and that
no crime has been registered against the petitioner who is, therefore,
not wanted in connection with the allegations made 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)
aks