High Court Kerala High Court

S.A.Razak vs State Of Kerala on 14 December, 2009

Kerala High Court
S.A.Razak vs State Of Kerala on 14 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7296 of 2009()


1. S.A.RAZAK, S/O.LATE S.MOHAMMED,
                      ...  Petitioner
2. MEHSINA, W/O.S.A.RAZAK,

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :14/12/2009

 O R D E R
                        K.T. SANKARAN, J.
                     ------------------------
                    B.A. No. 7296 of 2009
               ------------------------------------
            Dated this the 14th day of December, 2009

                            O R D E R

Petitioners apprehend arrest by the police officers of

Ullal Police Station, Mangalore, on an accusation of having

committed non-bailable offence. The apprehension of the

petitioners is that S.A. Mohammed Saleem, the brother of the

first petitioner has filed a petition before the police and on the

basis of the same, the petitioners would be arrested.

2. The learned Public Prosecutor submitted that no

crime is registered against the petitioners before Ullal Police

Station and that there is no intention to arrest the

petitioners.

The submission made by the learned Public Prosecutor

is recorded and the Bail Application is closed, reserving the

right of the petitioner to approach this Court again, as and

when occasion arises.

K.T. SANKARAN, JUDGE

scm