IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6640 of 2007()
1. ANIL B.NAIR @ HEMACHANDRAN,
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.SUNIL NAIR PALAKKAT
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :13/11/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.6640 of 2007
-------------------------------------
Dated this the 13th day of November, 2007
ORDER
Application for anticipatory bail. The petitioner apprehends that
he may be arrested on the allegation that he has committed non
bailable offences against one Devi, his second wife. It was the second
marriage of both the spouses. The said Devi has a relative who is an
official of the police. It is, in these circumstances, that the petitioner
apprehended that he may be arrested on the allegation that he has
committed non bailable offences. The marriage had taken place only
on 25.3.07.
2. The learned Public Prosecutor after taking instructions
submits that the petitioner is not required to be arrested in connection
with any crime by the Hill Palace police, Tripunithura or the Marayur
police at Idukki. The apprehension of the petitioner that he will be
arrested by the respondents is, in these circumstances, without any
basis. The learned Public Prosecutor’s submissions are taken note of
and hereby recorded. The learned Public Prosecutor submits that if
in future, the petitioner were to be arrested on the allegation that he
has committed any non bailable offences against the said Devi, his
second wife after this date, prior permission of this Court shall be
taken before such arrest is effected.
B.A.No.6640 of 2007 2
3. I record the submissions of the learned Public Prosecutor.
I accept the submissions. It is now evident that the apprehension of
the petitioner is without any basis.
4. This application for anticipatory bail is accordingly
dismissed as agreed.
(R.BASANT, JUDGE)
rtr/-