IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6437 of 2010()
1. P.C.JOSE, S/O.CHERIYAN, RESIDING AT
... Petitioner
Vs
1. THE S.H.O., AMBALATHARA POLICE STATION,
... Respondent
2. THE STATE OF KERALA, REP.BY
For Petitioner :SRI.C.K.SREEJITH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/10/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Bail Application No. 6437 of 2010
* * * * * * * * * * * * * * * * * * * * *
Dated: 18th day of October, 2010
ORDER
Petitioner seeks anticipatory bail on the allegation that the
Ambalathara police are at his heels in connection with some crime
registered for an offence punishable under Section 420 IPC.
2. The learned Public Prosecutor on instructions
submitted that even though the case has been registered as
Crime No.384/2010 under Section 420 IPC, the police on being
convinced that it is essentially a civil dispute are inclined to refer
the case by filing a report before the Magistrate. If so, the
apprehension of arrest and harassment entertained by the
petitioner is unfounded. Recording the submission made by the
Public Prosecutor, this petition is closed.
V. RAMKUMAR, (JUDGE)
dmb