IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 690 of 2008()
1. JOSEPH @ GOLD JOSEPH S/O.JOSEPH
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. PUBLIC PROSECUTOR, HIGH COURT OF KERALA
For Petitioner :SRI.P.C.HARIDAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :20/02/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 690 OF 2008 C
````````````````````````````````````````````````````
Dated this the 20th day of February, 2008
O R D E R
Petitioner apprehends arrest on the allegation that he
has committed non-bailable offences in crime No.668/07 of
Kottayam East Police Station.
2. The learned Public Prosecutor, after taking
instructions, makes a categoric submission that the petitioner is
not an accused in the said case and shall not be arrested as an
accused in that crime. The apprehension of the petitioner is found
to be without any basis now. If at any later stage, the petitioner
were to be arrested in the said crime, prior information shall be
given to the petitioner and prior permission of this Court shall be
taken, submits the learned Public Prosecutor.
3. The submissions and undertaking of the learned Public
Prosecutor are taken note of and hereby recorded and the same
are accepted. This bail application is, in these circumstances,
dismissed.
(R.BASANT, JUDGE)
aks