IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5180 of 2010()
1. V.VENUGOPALAN, HARI BHAVAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. DEPUTY SUPERINTENDENT OF POLICE,
3. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.M.BALAGOVINDAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :27/09/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Bail Application No.5180 of 2010
* * * * * * * * * * * * * * * * * *
27.09.2010
ORDER
Petitioner seeks anticipatory bail on the allegation that the
Varkala Police are at his heels in connection with Crime
No.557/2009.
2. Pursuant to the direction of this Court, the petitioner had
appeared before the Investigating Officer for interrogation on
18.9.2010.
2. The learned Public Prosecutor, on instructions,
submitted that the petitioner is not an accused in the above crime
and that the petitioner is not wanted by the Varkala Police in
connection with the above crime. 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)
sj