Kerala High Court
K.L. Muhammed vs State Of Kerala on 16 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 917 of 2009()
1. K.L. MUHAMMED, AGED 45,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. S.I. OF POLICE,
For Petitioner :SRI.PRAVEEN K. JOY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/03/2009
O R D E R
* * * *V.*RAMKUMAR, *J.* * * *
* * * * * * * *
Bail Application No. 917 of 2009
* * * * * * * * * * * * * * * * * *
Dated, this the 16th day of March, 2009
ORDER
Petitioner seeks anticipatory bail on the allegation that
the Payangady Police are at his heels in connection with
Crime No. 27 of 2009 of the said Police Station.
2. The learned Public Prosecutor, on instructions,
submitted that no crime has been registered and that the
petitioner is not wanted in connection with the allegations in
the petition. If so, the apprehension of arrest and
harassment entertained by the petitioner is unfounded.
Recording the submission made by the Public
Prosecutor, this petition is closed.
V. RAMKUMAR,
(JUDGE)
ani.