High Court Kerala High Court

Vinodkumar V.K vs State Of Kerala on 17 December, 2010

Kerala High Court
Vinodkumar V.K vs State Of Kerala on 17 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8164 of 2010()


1. VINODKUMAR V.K, VIJAY SADANAM,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.SYAM J.SAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/12/2010

 O R D E R
                         V. RAMKUMAR, J.
                    =========================
                  Bail Application No.8164 of 2010
                   ==========================
            Dated this the 17th day of December, 2010.

                                ORDER

Petitioner seeks anticipatory bail on the allegation that

the Balaramapuram Police are at his heels on an allegation of

commission of non-bailable offences.

2. The learned Public Prosecutor, on instructions,

submitted that the petitioner is not an accused in the above and

that the petitioner is not required in connection with the above

crime. 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)

rv