High Court Kerala High Court

Girish Kumar vs The Sub Inspector Of Police on 23 October, 2008

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