High Court Kerala High Court

Anand Panicker.N. vs State Of Kerala on 5 August, 2010

Kerala High Court
Anand Panicker.N. vs State Of Kerala on 5 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4476 of 2010()


1. ANAND PANICKER.N., S/O.K.N.PANICKER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.MANOJ RAMASWAMY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/08/2010

 O R D E R
                     V.RAMKUMAR, J.
         ------------------------------------------------
           Bail Application No.4476 of 2010
         -------------------------------------------------
        Dated this the 5th day of August, 2010

                            ORDER

The petitioner who is the husband of Manjusha seeks

anticipatory bail on the allegation that the Puthoor police

in Kollam are at his heels at the instance of his wife.

2. The learned Public Prosecutor on instructions

submitted that no crime 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 dismissed.

V.RAMKUMAR, JUDGE

skj

B.A.No.4476/2010
: 2 :