Kerala High Court
Habeeb vs State Of Kerala on 31 January, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 317 of 2007()
1. HABEEB, AGED 36, S/O. MOHAMMED KASSIM
... Petitioner
2. RAMLA, AGED 34, W/O. HABEEB,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/01/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 317 OF 2007
````````````````````````````````````````````````````
Dated this the 31st day of January, 2007
O R D E R
The petitioners seek anticipatory bail on the allegation that
the Kattakada Police are at their heals at the instance of the Statue
Branch of the Union Bank of India, Thiruvananthapuram from where the
petitioners, who are husband and wife, have availed a loan.
2. The Public Prosecutor on instructions submitted that no
crime has been registered against the petitioners and that the petitioners
are not wanted by the Kattakada police with regard to the allegations
made in the petition. If so, the apprehension of arrest and harassment
entertained by the petitioners is unfounded. This petition is closed
recording the submission made by the Public Prosecutor.
(V. RAMKUMAR, JUDGE)
aks