Kerala High Court
K.Arun Kumar vs State Of Kerala Represented By The on 11 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4320 of 2009()
1. K.ARUN KUMAR, AGED 40 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE SUB INSPECTOR OF POLICE,MUVATTUPUZHA
For Petitioner :SRI.K.R.VINOD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :11/08/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.Nos.4320 & 4326 of 2009
---------------------------------------------
Dated this the 11th day of August, 2009
ORDER
The petitioner, K.Arun Kumar apprehends arrest by
Muvattupuzha Police on the petitions filed by one Mr.Gavin and
V.V. Mohanan alleging commission of non bailable offences. It is
submitted by the learned public prosecutor that no crime is
registered against the petitioner and that there is no intention to
arrest the petitioner. This submission is recorded and the Bail
Applications are accordingly closed.
K.T.SANKARAN,
JUDGE
csl