High Court Kerala High Court

Kasim.V. vs The State Of Kerala on 21 October, 2010

Kerala High Court
Kasim.V. vs The State Of Kerala on 21 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6378 of 2010()


1. KASIM.V., S/O.LATE SAIDALAVI,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.RAJESH NAMBIAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/10/2010

 O R D E R
                         V.RAMKUMAR, J.
              ----------------------------------------------
              Bail Application No.6378 of 2010
             ------------------------------------------------
          Dated this the 21st day of October, 2010

                                ORDER

The petitioner seeks anticipatory bail on the allegation

that the Mannarkkad Police are at his heels at the instance of

the wife of the petitioner.

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

skj