High Court Kerala High Court

Bobby Mathews vs The Sub Inspector Of Police on 15 September, 2010

Kerala High Court
Bobby Mathews vs The Sub Inspector Of Police on 15 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5302 of 2010()


1. BOBBY MATHEWS, S/O.MATHEW ABRAHAM
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.V.N.RAMESAN NAMBISAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/09/2010

 O R D E R
                         V.RAMKUMAR, J.
              ----------------------------------------------
              Bail Application No.5302 of 2010
             ------------------------------------------------
         Dated this the 15th day of September, 2010

                                ORDER

The petitioner seeks anticipatory bail on the allegation that

the Kadavanthara Police is at his heels in connection with some

complaint against the partnership firm by name M.Plus

Foundation of which the petitioner is only a partner.

2. The learned Public Prosecutor on instructions

submitted that no crime has been registered against the

petitioner so far and that the police are only conducting an

enquiry in the matter. If so, the apprehension of arrest and

harassment entertained by the petitioner is unfounded. In case

the petitioner is made an accused in the case he will be entitled

to have re-course to his remedies. Recording the submission

made by the public prosecutor this petition is closed.

V.RAMKUMAR, JUDGE

skj