High Court Kerala High Court

Anas vs State Of Kerala on 23 November, 2009

Kerala High Court
Anas vs State Of Kerala on 23 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6760 of 2009()


1. ANAS, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. SUB INSPECTOR OF POLICE, VELLOOR,

3. THE PUBLIC PROSECUTOR,

                For Petitioner  :SRI.KISHOR B.

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :23/11/2009

 O R D E R
                        K.T. SANKARAN, J.
                     ---------------------------
                      B.A. No.6760 of 2009
                ------------------------------------
            Dated this the 23rd day of November, 2009

                            O R D E R

Apprehending arrest by the Sub Inspector of Police, Velloor

Police Station on the basis of a petition filed by the wife of the

petitioner alleging commission of non bailable offence by the

petitioner, the petitioner has approached this Court for the grant

of Anticipatory Bail.

2. The learned Public Prosecutor submitted that no crime is

registered against the petitioner and that there is no intention to

arrest him.

3. The submission made by the learned Public Prosecutor is

recorded and the Bail Application is closed.

K.T. SANKARAN, JUDGE.

ln