IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5448 of 2007()
1. ABDUL GAFFAR SAIT,
... Petitioner
2. MOHAMMED IRFAN, S/O ABDUL GAFFAR,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.K.R.VINOD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :10/09/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.5448 of 2007
----------------------------------------
Dated this the 10th day of September 2007
O R D E R
Application for anticipatory bail. The petitioners apprehend that
they may be arrested by the police on the allegation that they have
committed non-bailable offences. Notice was given to the learned
Public Prosecutor. The learned Public Prosecutor submits that the
petitioners are not required to be arrested. There is no crime
registered against them. In these circumstances, the apprehension of
the petitioners is without any basis, submits the learned Public
Prosecutor on behalf of the respondents.
2. The submission of the learned Public Prosecutor are taken
note of and recorded. It is now evident that the apprehension of the
petitioners is without any basis. The learned Public Prosecutor
undertakes that if the petitioners were to be arrested on the
allegations referred to in the bail application subsequently, the
permission of this court shall be sought and obtained before any such
attempt is made.
3. These submissions of the learned Public Prosecutor are
taken note of and recorded. It is evident that the application of the
petitioners is without any basis. This petition is accordingly
dismissed, as agreed.
(R.BASANT, JUDGE)
jsr // True Copy// PA to Judge
B.A.No./07 2
B.A.No./07 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007