Kerala High Court
Manuel George vs State Of Kerala on 27 September, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5439 of 2010()
1. MANUEL GEORGE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESETNED BY
... Respondent
2. INSPECTOR OF POLICE,
3. DIRECTOR GENERAL OF POLICE
4. MR.M.CHITRAI PANDIAN,
For Petitioner :SRI.G.HARIHARAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :27/09/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Bail Application No. 5439 of 2010
* * * * * * * * * * * * * * * * * *
Dated, this the 27th day of September 2010
ORDER
Petitioner seeks anticipatory bail on the allegation that
Nnandampakkam Police (Kollam District) are at his heels.
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.
Recording the submission made by the Public Prosecutor,
this petition is closed.
Dated this the 27th day of September, 2010.
Sd/-V. RAMKUMAR,
(JUDGE)
/true copy/
P.S. to Judge
ani.
at the instance of one Mathew , S/o. Joseph Jimmi, Elamakkara,
Kochi.