High Court Kerala High Court

Joseph Mathew vs State Of Kerala on 29 May, 2007

Kerala High Court
Joseph Mathew vs State Of Kerala on 29 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3095 of 2007()


1. JOSEPH MATHEW, AGED 67 YEARS,
                      ...  Petitioner
2. REETHAMMA JOSEPH, AGED 60,
3. DEEPA THOMAS, 33 YEARS,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.V.V.NANDAGOPAL NAMBIAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/05/2007

 O R D E R
                                 V. RAMKUMAR, J.

                       - - - - - - - -- - - - - - - - - - - - - -


                   Bail Application No. 3095 OF  2007

                       - - - - - - - - -- - - - - - - - - - - - -

                              DATED: 29-05-2007


                                      O R D E R

The petitioners who are the parents and wife of one Prasad

Joseph seek anticipatory bail on the allegation that the Keezhvaypoor

police are at their heels.

2. The learned Public Prosecutor, on instructions, submitted that

eventhough a complaint has been received against Prasad Joseph and

the petitioners alleging that Prasad Joseph who is in Kuwait had

induced the brother of the de facto complainant who part with

15,000/= Kuwait dinars amounting to Rs.22.5 lakhs, no crime has so

far been registered against the petitioners. If so, the apprehension of

arrest and harassment entertained by the petitioners are unfounded.

Recording the submission made by the Public Prosecutor, this

petition is closed.

V.RAMKUMAR,

JUDGE.

css/