Kerala High Court
K.Mohankumar vs State Of Kerala on 6 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8246 of 2010()
1. K.MOHANKUMAR, AGED 49 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. STATION HOUSE OFFICER, CHITTUR POLICE
For Petitioner :SRI.SANTHEEP ANKARATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/01/2011
O R D E R
V. RAMKUMAR, J.
==========================
Bail Application No.8246 of 2010
==========================
Dated this the 6th day of January, 2011.
ORDER
Petitioner seeks anticipatory bail on the allegation that the
Chittur Police are at his heels on an allegation of commission of
non-bailable offences.
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.