High Court Kerala High Court

Kochukunju.K. vs State Of Kerala on 30 March, 2010

Kerala High Court
Kochukunju.K. vs State Of Kerala on 30 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1766 of 2010()


1. KOCHUKUNJU.K.,S/O.KANNAN, AGED 61 YEARS
                      ...  Petitioner
2. RADHA, W/O.KOCHUKUNJU K.,AGED 55 YEARS,
3. AJAYA KUMAR, S/O.KOCHUKUNJU.K.,
4. JAYA KUMAR, S/O.KUCHUKUNJU, AGED 27,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUPERINTENDENT OF POLICE, ALAPPUZHA.

3. SUB INSPECTOR OF POLCIE,

                For Petitioner  :SRI.A.K.ALEX

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :30/03/2010

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                      B.A. NO. 1766 OF 2010
             ------------------------------------------------------
             Dated this the 30th day of March, 2010


                                O R D E R

Apprehending arrest by the Sub Inspector of Police, Haripad

on an accusation of having kidnapped a girl, the petitioners have

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 petitioners in Haripad Police Station and that

the police have no intention to arrest the petitioners on the allegation

of having kidnapped a girl. This submission is recorded and the Bail

Application is closed.

(K.T.SANKARAN)
Judge

ahz/