High Court Kerala High Court

Viswambaran vs Asst. Commissioner Of Police on 24 September, 2009

Kerala High Court
Viswambaran vs Asst. Commissioner Of Police on 24 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5372 of 2009()


1. VISWAMBARAN, S/O. KANNAPPAN,
                      ...  Petitioner

                        Vs



1. ASST. COMMISSIONER OF POLICE
                       ...       Respondent

2. SUB INSPECTOR OF POLICE

3. THE SUB INSPECTOR OF POLICE,

4. STATE OF KERALA, REP. BY PUBLIC

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :24/09/2009

 O R D E R
                            K.T.SANKARAN, J.
               ------------------------------------------------------
                        B.A. NO. 5372 OF 2009
               ------------------------------------------------------
             Dated this the 24th day of September, 2009


                                   O R D E R

The petitioner apprehends arrest by respondent 2 or 3 (Sub

Inspector of Police, Central Police Station, Ernakulam and The Sub

Inspector of Police, Mathilakam Police Station), on an accusation of

having committed a non-bailable offence. The petitioner apprehends that

one Thomas Valayil had filed a petition before the police against the

petitioner and that the police would arrest him on the basis of the same.

2. Learned Public Prosecutor submitted that Thomas Valayil had

filed a petition to the police stating that he was being threatened by the

petitioner. Earlier, Thomas Valayil had filed a petition to the police stating

that he had to get back Rs.63 lakhs from the petitioner. Learned Public

Prosecutor also submitted that on the basis of the petition pointing out the

agreement for sale and receipt of the advance consideration, the police

did not register any crime. The Public Prosecutor further submits that as

regards the other petition, both the parties were called to the police station

and they were advised not to create any law and order situation. No

crime is registered against the petitioner and there is no intention to arrest

B.A. NO. 5372 OF 2009

:: 2 ::

the petitioner, submits the learned Public Prosecutor.

The submissions made by the learned Public Prosecutor are

recorded and the Bail Application is closed.

(K.T.SANKARAN)
Judge

ahz/