High Court Kerala High Court

Chellappan vs State Of Kerala on 5 January, 2011

Kerala High Court
Chellappan vs State Of Kerala on 5 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8578 of 2010()


1. CHELLAPPAN,AGED 64 YEARS,
                      ...  Petitioner
2. LEELA, AGED 62 YEARS,W/O. CHELLAPPAN,
3. BINU, AGED 30 YEARS,S/O.CHELLAPPAN,
4. BIJU, AGED 29 YEARS,S/O.CHELLAPPAN,
5. BINDU, AGED 33 YEARS,W/O.RENJITH,

                        Vs



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

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/01/2011

 O R D E R
                          V. RAMKUMAR, J.
                   ==========================
                  Bail Application No.8578 of 2010
                   ==========================
             Dated this the 5th day of January, 2011.

                                ORDER

Petitioners seek anticipatory bail on the allegation that the

Kayamkulam Police are at their 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

petitioners are not wanted in connection with the allegations in

the petition. If so, the apprehension of arrest and harassment

entertained by the petitioners is unfounded.

Recording the submission made by the Public Prosecutor,

this petition is closed.

V. RAMKUMAR, JUDGE.