High Court Kerala High Court

Arshad.K. vs State Of Kerala on 16 October, 2009

Kerala High Court
Arshad.K. vs State Of Kerala on 16 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5279 of 2009()


1. ARSHAD.K., KANNUPARAMBIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.S.ABDUL KAREEM

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :16/10/2009

 O R D E R
                         K.T. SANKARAN, J.
                      ---------------------------
                      B.A. No. 5279 of 2009
                 ------------------------------------
             Dated this the 16th day of October, 2009

                             O R D E R

Apprehending arrest by Adimali Police, Idukki on an

accusation of having committed non-bailable offence, the

petitioner has filed this application for anticipatory bail.

The learned Public Prosecutor submitted that though a

petition was filed by Sooraj and Haneefa against the petitioner

stating that the petitioner did not comply with the terms of the

agreement while transferring two lorries, no crime was

registered by the police. The parties were called to the police

station and the petition was disposed of. It is submitted by the

learned Public Prosecutor that there is no intention to arrest the

petitioner.

This submission is recorded and the Bail Application is

closed.

K.T. SANKARAN, JUDGE

scm