IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7051 of 2009()
1. A.T.ROY, S/O.LATE A.R.THOMAS
... Petitioner
Vs
1. THE STATE OF KERALA REP BY THE
... Respondent
2. THE SUB INSPECTOR OF POLICE
For Petitioner :SRI.T.R.RAJAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :03/12/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 7051 of 2009
------------------------------------
Dated this the 3rd day of December, 2009
O R D E R
Apprehending arrest by the S.I. of Police, Women Police
Station, Ernakulam on an accusation of having committed non
bailable offence, the petitioner has filed this Bail Application under
Section 438 of the Code of Criminal Procedure.
2. The learned Public Prosecutor submitted that the wife of the
petitioner had filed a petition before the police stating that the
petitioner was not maintaining her and her mentally challenged
daughter for the last six months. It was also stated in the petition
that the doctors had advised her for admission and treatment for
heart ailment. But she could not do so as there was no help from the
petitioner.
3. The learned Public Prosecutor submitted that no crime is
registered against the petitioner and that there is no intention to
arrest him.
4. The submission made by the learned Public Prosecutor is
recorded and the Bail Application is closed, reserving the right of the
petitioners to approach this court as and when occasion arises.
K.T. SANKARAN, JUDGE.
ln