High Court Kerala High Court

Arun R.Nair vs State Of Kerala on 7 December, 2010

Kerala High Court
Arun R.Nair vs State Of Kerala on 7 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7741 of 2010()


1. ARUN R.NAIR, AGED 30 YEARS,
                      ...  Petitioner

                        Vs



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

2. ASSISTANT SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.NOBLE MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/12/2010

 O R D E R
                         V.RAMKUMAR, J.
          -----------------------------------------------------
              Bail Application No.7741 of 2010
          ------------------------------------------------------
        Dated this the 07th day of December, 2010

                                ORDER

Petitioner seeks anticipatory bail on the allegation that

the Police are at his heels in connection with a Crime of

CB-CID Kollam.

2. The learned Public Prosecutor, on instructions,

submitted that the petitioner is only a suspect in the above

crime and he has not so far been arrayed as an accused in the

above case. If so, the apprehension of arrest and harassment

entertained by the petitioner is unfounded. In case the

petitioner is required to be interrogated again the police shall

do so after giving him notice under Sec.160 Cr.P.C.

Recording the submission made by the Public

Prosecutor, this petition is closed.

V. RAMKUMAR, JUDGE

skj