Kerala High Court
Marina Xavier @ Jeena vs S.I.Of Police on 24 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5376 of 2009()
1. MARINA XAVIER @ JEENA, AGED 48 YEARS
... Petitioner
Vs
1. S.I.OF POLICE, MATTANCHERY POLICE
... Respondent
For Petitioner :SRI.V.JOHN SEBASTIAN RALPH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :24/09/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 5376 of 2009
------------------------------------
Dated this the 24th day of September, 2009
O R D E R
Apprehending arrest by Mattanchery Police, on an
accusation of having committed non bailable offence, the
petitioner has approached this court under Section 438 of the
Code of Criminal Procedure seeking anticipatory bail.
2. The learned Public Prosecutor submitted that no
crime is registered against the petitioner in Mattanchery Police
Station and that there is no intention on the part of the police
to arrest the petitioner.
This submission is recorded and the Bail application is
closed.
K.T. SANKARAN, JUDGE
scm