IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1854 of 2010()
1. K.S.RAMAWARRIYAR,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.N.PURUSHOTHAMA KAIMAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :31/03/2010
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 1854 OF 2010
------------------------------------------------------
Dated this the 31st day of March, 2010
O R D E R
Apprehending arrest on an accusation of having committed
non-bailable offence in complaint VE.No.2 of 2009 before the
Vigilance and Anti Corruption Bureau, Ernakulam Unit, the petitioner
has filed this application for anticipatory bail under Section 438 of the
Code of Criminal Procedure.
Learned Public Prosecutor submitted that no crime is
registered against the petitioner and the case is only at the initial
stage. It is also submitted that there is no intention to arrest the
petitioner. These submissions are recorded and the Bail Application
is closed.
(K.T.SANKARAN)
Judge
ahz/