IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5279 of 2009()
1. ARSHAD.K., KANNUPARAMBIL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.S.ABDUL KAREEM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :16/10/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 5279 of 2009
------------------------------------
Dated this the 16th day of October, 2009
O R D E R
Apprehending arrest by Adimali Police, Idukki on an
accusation of having committed non-bailable offence, the
petitioner has filed this application for anticipatory bail.
The learned Public Prosecutor submitted that though a
petition was filed by Sooraj and Haneefa against the petitioner
stating that the petitioner did not comply with the terms of the
agreement while transferring two lorries, no crime was
registered by the police. The parties were called to the police
station and the petition was disposed of. It is submitted by the
learned Public Prosecutor that there is no intention to arrest the
petitioner.
This submission is recorded and the Bail Application is
closed.
K.T. SANKARAN, JUDGE
scm