High Court Kerala High Court

M.Kajahussain vs State Of Kerala on 24 January, 2011

Kerala High Court
M.Kajahussain vs State Of Kerala on 24 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 110 of 2011()


1. M.KAJAHUSSAIN, AGED 30 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.VIJAYA BHANU (SR.)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/01/2011

 O R D E R
                             V. RAMKUMAR, J.
                   * * * * * * * * * * * * * * * * * *
                    Bail Application No.110 of 2011
                   * * * * * * * * * * * * * * * * * *
               Dated this the 24th day of January, 2011

                                   ORDER

Petitioner, who is the 2nd accused in Crime No.634/2010 of

Walayar Police Station, for an offence punishable under Section

420 read with 34 IPC, seeks anticipatory bail.

2. The learned Public Prosecutor, on instructions,

submitted that the case was registered on the basis of a mistake

of fact and an appropriate report is being filed before the

Magistrate concerned. 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.

Dated this the 24th day of January, 2011.

V. RAMKUMAR,
(JUDGE)

sj