High Court Kerala High Court

Shinoj George Joseph vs State Of Kerala Represented By The on 14 July, 2009

Kerala High Court
Shinoj George Joseph vs State Of Kerala Represented By The on 14 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3744 of 2009()


1. SHINOJ GEORGE JOSEPH, AGE 28 YEARS,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE, PUTHENCRUZ.

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :14/07/2009

 O R D E R
                M.SASIDHARAN NAMBIAR,J.
                -------------------------------
                    B.A. No. 3744 of 2009
                    --------------------------
            Dated this the 14th day of July, 2009


                           O R D E R

Apprehending arrest by Puthencruz Police Station,

this petition is filed under Section 438 of the Code of

Criminal Procedure for Anticipatory Bail. Learned public

prosecutor submitted that though petitioner was called to

the police station pursuant to the complaint filed by the

petitioner before the Director General of Police, no crime

was registered against the petitioner and there is no

intention to arrest. Recording the Submission, petition is

dismissed.

M. SASIDHARAN NAMBIAR,JUDGE

ln