Kerala High Court
Abdul Sathar.P.T. vs State Of Kerala on 8 September, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4906 of 2010()
1. ABDUL SATHAR.P.T., AGED 35 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE PUBLIC
... Respondent
For Petitioner :SRI.BIMAL K.NATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/09/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Bail Application No. 4906 of 2010
* * * * * * * * * * * * * * * * * *
Dated: 08.09.2010
ORDER
Petitioner who is an accused in Crime No.709/2004 of
Kunnamkulam Police Station and who is on bail in that case seeks
anticipatory bail on the allegation that the Kunnamkulam Police
are at his heels in connection with another crime registered
against him.
2. The learned Public Prosecutor, on instructions,
submitted that no crime other than Crime No.709/2010 has been
registered against the petitioner. 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