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