IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5898 of 2007()
1. ALAVI HAJI,60 YEARS,S/O.SOOPY,
... Petitioner
2. ISMAIL,AGED 33 YEARS,S/O.ALAVI HAJI,
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE STATE OF KERALA REP.BY THE
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :01/10/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 5898 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 1st day of October, 2007
O R D E R
Application for anticipatory bail. The petitioners face allegations in
a crime registered under Section 420 r/w. 34 I.P.C. When the petition came
up for hearing, the learned Prosecutor, on instructions, submits that the
investigation is complete. The case has been referred as one of civil nature
and report has already been filed on 21.9.2007. The petitioners shall not be
arrested as accused in the crime. They are not required to be arrested at all.
2. The submissions of the Prosecutor are taken note of and recorded.
It is now evident that the apprehension of the petitioners is without any
basis or merit.
3. This application is hence dismissed accepting the submissions of
the learned Prosecutor.
(R. BASANT)
Judge
tm