High Court Kerala High Court

M.Sreekumar vs State Of Kerala on 3 December, 2010

Kerala High Court
M.Sreekumar vs State Of Kerala on 3 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7775 of 2010()


1. M.SREEKUMAR, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.VIPIN NARAYAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/12/2010

 O R D E R
                          V. RAMKUMAR, J.
                   .........................................
                        B.A. No. 7775 of 2010
                   ..........................................
          Dated this the 3rd day of December, 2010

                                  ORDER

Petitioner, who is the first accused in Crime No.1155/2010

of Kodakara Police Station for offences punishable under Sections

120 B, 323, 324 and 506(i) read with Section 34 IPC, seeks

anticipatory bail.

2. The learned Public Prosecutor on instructions

submitted that the police have subsequently referred the case as

false. If so, the apprehension of arrest and harassment by the

police entertained by the petitioner is unfounded. Recording the

submission made by the learned Public Prosecutor, this petition is

closed.

V.RAMKUMAR, JUDGE.

ln