High Court Kerala High Court

K. Arun Kumar vs State Of Kerala Represented By on 18 March, 2008

Kerala High Court
K. Arun Kumar vs State Of Kerala Represented By on 18 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1608 of 2008()


1. K. ARUN KUMAR, S/O.PROF.M.K.GANGHADARAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE STATION HOUSE OFFICER

                For Petitioner  :SRI.K.R.VINOD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :18/03/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                       B.A.No.1608 of 2008
                      -------------------------------------
              Dated this the 18th day of March, 2008

                                  ORDER

Application for anticipatory bail. Petitioner apprehends that

the respondent/police may arrest him on the allegation raised by

one M.R.Chandrika before the Guruvayur Police Station.

2. The learned Public Prosecutor after taking instructions

submits that it is true that the said Chandrika had filed a

complaint, but no crime has been registered on such complaint

and the petitioner is not required to be arrested on those

allegations. In these circumstances the learned Public Prosecutor

submits that the apprehension of the petitioner is without any

basis. This application for anticipatory bail may be dismissed,

submits the learned Public Prosecutor. If, in future, the arrest of

the petitioner becomes necessary in connection with any crime

concerning offences, if any, committed against the said Chandrika

prior to this date, sufficient prior notice shall be given to the

petitioner and the prior permission of this Court shall be taken

before effecting such arrest, submits the learned Public

Prosecutor.

B.A.No.1608 of 2008 2

3. The submissions of the learned Public Prosecutor are

taken note and recorded. The undertaking given is also taken

note of and accepted. It is now evident that there is no merit in

the apprehension of the petitioner.

This bail application is, in these circumstances, dismissed as

agreed.

(R.BASANT, JUDGE)
rtr/-