Kerala High Court
Abdul Rahimankutty vs State Of Kerala on 4 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6012 of 2010()
1. ABDUL RAHIMANKUTTY, AGED 61 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.T.H.ABDUL AZEEZ
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/10/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Bail Application No.6012 of 2010
* * * * * * * * * * * * * * * * * *
4.10.2010
ORDER
Petitioner seeks anticipatory bail on the allegation that the
Irinjalakkuda Police are at his heels on an allegation of
commission of non-bailable offences.
2. The learned Public Prosecutor, on instructions,
submitted that no crime has been registered and that the
petitioner is not wanted in connection with the allegations in the
petition. 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