High Court Kerala High Court

K.A.Tomy vs State Of Kerala on 30 June, 2010

Kerala High Court
K.A.Tomy vs State Of Kerala on 30 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3480 of 2010()


1. K.A.TOMY, S/O. ANTONY, KALARIKKAL(H)
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY PUBLIC'
                       ...       Respondent

2. C.I. OF POLICE, KASABA NORTH POLICE

                For Petitioner  :SRI.P.VINODKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :30/06/2010

 O R D E R
                            K.HEMA, J.
           ----------------------------------------------
                Bail Application No.3480 of 2010
           ----------------------------------------------
                      Dated 30th June, 2010.

                             O R D E R

This petition is for anticipatory bail.

2. Learned Public Prosecutor submitted that police is

intending to file a refer report, on completion of investigation and

they do not intend to arrest the petitioner in connection with this

crime. These submissions are recorded. Hence, there can be no

apprehension of arrest.

Petition is dismissed.

K.HEMA, JUDGE.

tgs