IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3095 of 2007()
1. JOSEPH MATHEW, AGED 67 YEARS,
... Petitioner
2. REETHAMMA JOSEPH, AGED 60,
3. DEEPA THOMAS, 33 YEARS,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.V.V.NANDAGOPAL NAMBIAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/05/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - -- - - - - - - - - - - - - -
Bail Application No. 3095 OF 2007
- - - - - - - - -- - - - - - - - - - - - -
DATED: 29-05-2007
O R D E R
The petitioners who are the parents and wife of one Prasad
Joseph seek anticipatory bail on the allegation that the Keezhvaypoor
police are at their heels.
2. The learned Public Prosecutor, on instructions, submitted that
eventhough a complaint has been received against Prasad Joseph and
the petitioners alleging that Prasad Joseph who is in Kuwait had
induced the brother of the de facto complainant who part with
15,000/= Kuwait dinars amounting to Rs.22.5 lakhs, no crime has so
far been registered against the petitioners. If so, the apprehension of
arrest and harassment entertained by the petitioners are unfounded.
Recording the submission made by the Public Prosecutor, this
petition is closed.
V.RAMKUMAR,
JUDGE.
css/