IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8334 of 2010()
1. RAFEEK,S/O. SAIDALAVI, RESIDING AT
... Petitioner
Vs
1. STATE OF KERALA, REPS.BY THE SI OF
... Respondent
For Petitioner :SRI.C.V.MANUVILSAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/12/2010
O R D E R
V. RAMKUMAR, J.
-------------------------
Bail Application No. 8334 of 2010
-----------------------------------------
Dated this the 22nd day of December, 2010
ORDER
Petitioner seeks anticipatory bail on the allegation that the
Tirur Police are at his heels on an allegation of commission of non-
bailable offences.
2. The learned Public Prosecutor, on instructions,
submitted that no crime has been registered and that the
petitioner is not wanted in connection with the allegations 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)
ln