IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3898 of 2007()
1. BENNY JOSEPH, AGED 46 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.C..V.MANUVILASAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :28/06/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.3898 of 2007
-------------------------------------
Dated this the 28th day of June, 2007
ORDER
Application for anticipatory bail. Petitioner apprehends that he
may be arrested on the allegation that he has committed non bailable
offences.
2. The learned Public Prosecutor after taking instructions
submits that Crime No.461 of 2007 of Kalamassery Police Station has,
in fact, been registered against the petitioner. But the offences
alleged being all bailable, the apprehension of the petitioner that he
may be arrested on the allegation of his having committed non
bailable offences is without any merit or basis, he submits.
3. The submissions of the learned Public Prosecutor are
taken note of and recorded. It is now evident that the apprehension of
the petitioner is without any basis. This bail application is, dismissed,
accepting the submissions of the learned Public Prosecutor.
(R.BASANT, JUDGE)
rtr/-