IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4239 of 2007()
1. KADAN VEETTIL GENESAN,S/O.KUNHKANNAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.SUNIL NAIR PALAKKAT
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :13/07/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.4239 of 2007
----------------------------------------
Dated this the 13th day of July 2007
O R D E R
Apprehending arrest on the allegation that the petitioner has
committed non-bailable offence, the petitioner has come before this
court with this application for anticipatory bail.
2. The learned Public Prosecutor, on instructions, submits
that the petitioner is not required to be arrested in connection with
any case. No crime other than crime No.433/07 is registered against
the petitioner. The petitioner has been granted bail in that case. In
these circumstances, the petitioner is not required and shall not be
arrested by the respondent, submits the learned Public Prosecutor.
3. I take note of and record the submissions of the learned
Public Prosecutor. It is now evident that the apprehension of the
petitioner is without any basis. If the petitioner were required to be
arrested in respect of any crime which has taken place prior to this
date, prior intimation shall be given to the petitioner and permission
of this court taken before any attempt is made to arrest the petitioner.
4. This petition is accordingly dismissed with the above
observations.
(R.BASANT, JUDGE)
jsr
// True Copy// PA to Judge
B.A.No. 2
B.A.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007