Kerala High Court
Chandran Pillai vs State Of Kerala on 12 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7361 of 2006()
1. CHANDRAN PILLAI, AGED 35 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. SUPERINTENDENT OF POLICE, KOLLAM.
3. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.K.ABDUL JAWAD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/12/2006
O R D E R
V.RAMKUMAR, J.
-------------------------------------
B.A.No.7361 OF 2006
-----------------------------------------------------------
DATED THIS THE 12TH DAY OF DECEMBER, 2006
O R D E R
Petitioner seeks anticipatory bail on the allegation that
the Sasthamcotta Police is after him at the instance of his wife
Geetha Kumari.
2. Learned Public Prosecutor on instructions submitted
that the Sasthamcotta Police has not received any complaint and
that no crime has been registered against the petitioner and also
that the petitioner is not wanted by the Sasthamcotta Police in
connection with the allegations made in the bail application. If
so, the apprehension of arrest and harassment entertained by the
petitioner is unfounded.
Recording the submission of the learned Public Prosecutor,
this petition is dismissed.
Issue photocopy today itself.
V.RAMKUMAR, JUDGE
dsn