IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6448 of 2010()
1. JAGESH G.V., GAYATHRI BHAVAN,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE INSPECTOR GENERAL OF POLICE,
3. THE SUPERINTENDENT OF POLICE,
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/10/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * *
Bail Application No. 6448 of 2010
* * * * * * * * * * * * * * * * * *
Dated, this the 18th day of October, 2010
ORDER
The petitioner seeks anticipatory bail on the allegation that
the Karunagappally (Kollam District) Police are at his heels on an
allegation of commission of non-bailable offences.
2. The learned Public Prosecutor, on instructions,
submitted that no crime has been registered and that the
petitioner is not wanted in connection with the allegations in the
petition. If so, the apprehension of arrest and harassment
entertained by the petitioner is unfounded.
Recording the submission made by the Public Prosecutor,
this petition is closed.
V. RAMKUMAR,
(JUDGE)
dmb