High Court Kerala High Court

Anitha vs State on 13 May, 2008

Kerala High Court
Anitha vs State on 13 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2834 of 2008()


1. ANITHA, D/O.VELU,
                      ...  Petitioner

                        Vs



1. STATE, REPRESENTED BY THE
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.M.SHAJU PURUSHOTHAMAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :13/05/2008

 O R D E R
                       V. K.MOHANAN, J.
              ---------------------------------------------
             Bail Application No. 2834 of 2008
             ----------------------------------------------
           Dated this the 13th day of May, 2008

                               ORDER

Petitioner seeks anticipatory bail on the allegation that

the Police are at his heels. She denies all the allegations.

2. The learned Public Prosecutor, on instructions,

submitted that no crime has been registered and that the

petitioner is not wanted in connection with the allegations in

the petition. 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 closed.

V.K.MOHANAN,
(JUDGE)

ttb