High Court Kerala High Court

Ashraf S vs State Of Kerala on 1 June, 2010

Kerala High Court
Ashraf S vs State Of Kerala on 1 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2885 of 2010()


1. ASHRAF S.,
                      ...  Petitioner

                        Vs



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

2. WOMEN CELL,

                For Petitioner  :SRI.S.M.ALTHAF

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/06/2010

 O R D E R
                    * * * *V.*RAMKUMAR,*J.* * * *
                            * * * * * * * *
                Bail* Application No. 2885 OF 2010
                      * * * * * * * * * * * * * * * * *
               Dated, this the Ist day of June, 2010

                                 ORDER

Petitioner seeks anticipatory bail on the allegation that the .

Pudunagaram Police are at his heels.

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. RAMKUMAR,
(JUDGE)

ani.

IN THE HIGH COURT OF KERALA AT ERNAKULAM

PRESENT :

THE HONOURABLE MR. JUSTICE V.RAMKUMAR

TUESDAY, THE 1ST JUNE 2010 / 11TH JYAISTHA 1932

Bail Appl..No. 2885 of 2010()

————————-
NO CRIME REGISTERED BY PUDUNAGARAM POLICE STATION

PETITIONER/ACCUSED

——————-

ASHRAF S.,
PACHILAELAYIL VEEDU, KUNNICODE P.O.,
KOLLAM DISTRICT.

BY ADV. SRI.S.M.ALTHAF

RESPONDENT(S): COMPLAINANT

————————–

1.PUBLIC OF KERALA, REPRESENTED BY THE
STATE
PROSECUTOR, HIGH COURT OF KERALA,
ERNAKULAM.

2.PALAKKAD
WOMEN CELL,
DISTRICT.

PUBLIC PROSECUTOR SRI. V. TEK CHAND

THIS BAIL APPLICATION HAVING BEEN FINALLY HEARD
ON 01/06/2010, THE COURT ON THE SAME DAY PASSED THE
FOLLOWING: