IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 532 of 2007()
1. MANUEL GEORGE, S/O. GEORGE,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/02/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 532 OF 2007 B
````````````````````````````````````````````````````
Dated this the 1st day of February, 2007
O R D E R
The petitioner seeks anticipatory bail on the allegation that
the Thidnad police are at his heals as he apprehends that he will be
implicated in some non-bailable offence.
2. The Public Prosecutor on instructions submitted that the
petitioner is an accused in a case pending before the JFCM, Erattupetta
for an offence punishable under section 138 of the Negotiable
Instruments Act and that consequent on his non-appearance, the case
was transferred to the long pending register as L.P.No.24/2004, that a
warrant of arrest was pending against the petitioner, that the said
warrant has been recalled on 6.1.2007 and that there is at present no
warrant for the arrest of the petitioner. If so, the apprehension of arrest
and harassment entertained by the petitioner is unfounded. This petition
is closed recording the submission made by the Public Prosecutor.
(V. RAMKUMAR, JUDGE)
aks