Kerala High Court
Manoj @ Unni vs State Of Kerala on 7 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3318 of 2010()
1. MANOJ @ UNNI, R.K.NILAYAM,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE ASSISTANT COMMISSIONR OF POLICE,
3. THE ASSISTANT COMMISSIONER OF POLICE,
For Petitioner :SRI.G.P.SHINOD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :07/06/2010
O R D E R
K.HEMA, J.
----------------------------------------------
Bail Application No.3318 of 2010
----------------------------------------------
Dated 7th June, 2010.
O R D E R
This petition is for anticipatory bail.
2. Learned Public Prosecutor submitted that no crime
is under investigation by second and third respondents and the
police has no intention to arrest petitioner, in connection with any
crime under investigation by second and third respondents. This
submission is recorded. In such circumstances, the apprehension
of arrest by second and third respondents is baseless.
Petition is dismissed.
K.HEMA, JUDGE.
tgs