High Court Kerala High Court

Johny Varghese vs State Of Kerala on 3 September, 2010

Kerala High Court
Johny Varghese vs State Of Kerala on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5104 of 2010()


1. JOHNY VARGHESE, S/O.VARGHESE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.DINESH MATHEW J.MURICKEN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/09/2010

 O R D E R
                        V. RAMKUMAR, J.
                * * * * * * * * * * * * * * * * * *
                Bail Application No. 5104 of 2010
               * * * * * * * * * * * * * * * * * *
                         Dated 3.09.2010

                              ORDER

Petitioner seeks anticipatory bail on the allegation that the

Vadakkancherry Police are at his heels at the instance of one

K.T.Benny.

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)

sj