Kerala High Court
K.A.Tomy vs State Of Kerala on 30 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3480 of 2010()
1. K.A.TOMY, S/O. ANTONY, KALARIKKAL(H)
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC'
... Respondent
2. C.I. OF POLICE, KASABA NORTH POLICE
For Petitioner :SRI.P.VINODKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :30/06/2010
O R D E R
K.HEMA, J.
----------------------------------------------
Bail Application No.3480 of 2010
----------------------------------------------
Dated 30th June, 2010.
O R D E R
This petition is for anticipatory bail.
2. Learned Public Prosecutor submitted that police is
intending to file a refer report, on completion of investigation and
they do not intend to arrest the petitioner in connection with this
crime. These submissions are recorded. Hence, there can be no
apprehension of arrest.
Petition is dismissed.
K.HEMA, JUDGE.
tgs