Kerala High Court
Narasimha Kayarthaya vs State Of Kerala on 6 August, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4653 of 2010()
1. NARASIMHA KAYARTHAYA,
... Petitioner
2. RAJARATHNA,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.M.V.THAMBAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/08/2010
O R D E R
V. RAMKUMAR, J.
================
Bail Application No.4653 of 2010
===================
DATED: 6th day of August, 2010
O R D E R
Petitioners, who are husband and wife, seek anticipatory bail
on the allegation that the Chalakkudy police are at their heels in
connection with some allegation of commodity trading in shares.
2. The learned Public Prosecutor on instructions
submitted that no crime has been registered against the
petitioners. If so, the apprehension of arrest and harassment
entertained by the petitioners is unfounded. Recording the
submission made by the Public Prosecutor, this petition is closed.
V.RAMKUMAR, JUDGE
dmb