IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7886 of 2007(A)
1. ABDUL WAHAB,S/O. AHAMMED
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.SOJAN MICHEAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :01/01/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 7886 OF 2007 C
````````````````````````````````````````````````````
Dated this the 1st day of January, 2008
O R D E R
Application for anticipatory bail. Petitioner
apprehends arrest in a crime registered for offences
punishable, inter alia, under Section 308 read with 149 IPC.
2. The learned Public Prosecutor submits that in
crime No.390/07 of Manjeshwar Police Station, the police do
not want to arrest the petitioner at all. The petitioner’s
apprehension is without any basis. However, the learned
Public Prosecutor undertakes that if on any later date the
petitioner is required to be arrested in this crime, prior notice
shall be given to the petitioner and the prior permission of this
Court shall be taken before the arrest is effected.
3. The said submission of the learned Public
Prosecutor is taken note of and hereby recorded. The
apprehension of the petitioner is, in these circumstances,
found to be without any merit. I accept the undertaking of the
BA.7886/07
: 2 :
learned Public Prosecutor that if at any later date the
petitioner is to be arrested, prior notice shall be given to the
petitioner and prior permission of this Court shall be taken.
4. This petition is accordingly dismissed.
(R.BASANT, JUDGE)
aks