Kerala High Court
Girish Kumar vs The Sub Inspector Of Police on 23 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6529 of 2008()
1. GIRISH KUMAR, AGED 35 YEARS,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.GOPAKUMAR R.THALIYAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :23/10/2008
O R D E R
K.HEMA, J.
-------------------------------------------------
B.A.No.6529 of 2008
-------------------------------------------------
Dated this the 23rd day of October, 2008
O R D E R
This petition is for anticipatory bail.
2. Learned public prosecutor submitted that a crime was
registered under Section 394 IPC by Musiri Police Station in
Trichi, Tamil Nadu. But, as per the instructions, petitioner is not
so far an accused in the crime.
3. This submission is recorded. In the light of this, there
cannot be an apprehension of arrest and no ground exists to
grant anticipatory bail.
The petition is disposed of accordingly.
K.HEMA, JUDGE
csl