Kerala High Court
P.T. Sreekumaran Unni vs State Of Kerala on 29 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3464 of 2009()
1. P.T. SREEKUMARAN UNNI, AGED 71 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS
... Respondent
2. THE SUB-INSPECTOR OF POLICE
3. THE CIRCLE INSPECTOR, POLICE
4. DISTRICT SUPERINTENDENT OFFICE,
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :29/06/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 3464 of 2009
------------------------------------
Dated this the 29th day of June, 2009
O R D E R
This is an application for anticipatory bail under
Section 438 of the Code of Criminal Procedure. The petitioner
apprehends arrest by the Mannarkkad Police on an accusation
of having committed non bailable offence.
2. The leaned Public Prosecutor on instructions, submits
that no crime is registered against the petitioner at Mannarkkad
police station, Palakkad District and that there is no move to
arrest the petitioner.
The submission made by the learned Public Prosecutor is
recorded and the Bail Application is closed.
K.T. SANKARAN, JUDGE
scm