High Court Kerala High Court

Alavi Haji vs The Sub Inspector Of Police on 1 October, 2007

Kerala High Court
Alavi Haji vs The Sub Inspector Of Police on 1 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5898 of 2007()


1. ALAVI HAJI,60 YEARS,S/O.SOOPY,
                      ...  Petitioner
2. ISMAIL,AGED 33 YEARS,S/O.ALAVI HAJI,

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE STATE OF KERALA REP.BY THE

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :01/10/2007

 O R D E R
                                R. BASANT, J.
                       - - - - - - - - - - - - - - - - - - - - - -
                         B.A.No. 5898 of 2007
                       - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 1st day of October, 2007

                                    O R D E R

Application for anticipatory bail. The petitioners face allegations in

a crime registered under Section 420 r/w. 34 I.P.C. When the petition came

up for hearing, the learned Prosecutor, on instructions, submits that the

investigation is complete. The case has been referred as one of civil nature

and report has already been filed on 21.9.2007. The petitioners shall not be

arrested as accused in the crime. They are not required to be arrested at all.

2. The submissions of the Prosecutor are taken note of and recorded.

It is now evident that the apprehension of the petitioners is without any

basis or merit.

3. This application is hence dismissed accepting the submissions of

the learned Prosecutor.

(R. BASANT)
Judge

tm