IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2834 of 2008()
1. ANITHA, D/O.VELU,
... Petitioner
Vs
1. STATE, REPRESENTED BY THE
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.M.SHAJU PURUSHOTHAMAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :13/05/2008
O R D E R
V. K.MOHANAN, J.
---------------------------------------------
Bail Application No. 2834 of 2008
----------------------------------------------
Dated this the 13th day of May, 2008
ORDER
Petitioner seeks anticipatory bail on the allegation that
the Police are at his heels. She denies all the allegations.
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. 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.K.MOHANAN,
(JUDGE)
ttb