High Court Kerala High Court

K.Arun Kumar vs State Of Kerala Represented By The on 11 August, 2009

Kerala High Court
K.Arun Kumar vs State Of Kerala Represented By The on 11 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4320 of 2009()


1. K.ARUN KUMAR, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,MUVATTUPUZHA

                For Petitioner  :SRI.K.R.VINOD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :11/08/2009

 O R D E R
                          K.T.SANKARAN, J.
                  ---------------------------------------------
                  B.A.Nos.4320 & 4326 of 2009
                  ---------------------------------------------
             Dated this the 11th day of August, 2009



                                 ORDER

The petitioner, K.Arun Kumar apprehends arrest by

Muvattupuzha Police on the petitions filed by one Mr.Gavin and

V.V. Mohanan alleging commission of non bailable offences. It is

submitted by the learned public prosecutor that no crime is

registered against the petitioner and that there is no intention to

arrest the petitioner. This submission is recorded and the Bail

Applications are accordingly closed.

K.T.SANKARAN,
JUDGE
csl