High Court Kerala High Court

Abdul Hameed vs State on 9 January, 2007

Kerala High Court
Abdul Hameed vs State on 9 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4 of 2007()


1. ABDUL HAMEED, S/O.K.A.UMMER,
                      ...  Petitioner
2. NABEESA, W/O.K.A.UMMER,
3. K.A.UMMER, S/O.ABDULLA,
4. ABDUL SALAM,

                        Vs



1. STATE, REPRESENTED BY  SUB INSPECTOR OF
                       ...       Respondent

                For Petitioner  :SRI.K.V.SOHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/01/2007

 O R D E R


                                 V.Ramkumar, J.

                 ========================

                                B.A.No.4 of 2007

                 ========================


               Dated this the  9th day of January, 2007.


                                       ORDER

In this petition filed under Section 438 Cr.P.C., the petitioners,

who are husband, mother-in-law, father-in-law and brother-in-law of

one Rumlabee, seek anticipatory bail on the allegation that the

Payyannur Police are at their heels at the instance of the said

Rumlabee.

2. The learned Public Prosecutor on instructions submitted that

no crime has been registered against the petitioners and that the

petitioners are not required by the Payyannur Police in connection with

the allegations made in the petition. If so, the apprehension of arrest

and harassment entertained by the petitioner is unfounded.

Recording the submission made by the learned Public Prosecutor,

this petition is closed.

V.Ramkumar,

Judge.

ess 9/1