High Court Kerala High Court

Marina Xavier @ Jeena vs S.I.Of Police on 24 September, 2009

Kerala High Court
Marina Xavier @ Jeena vs S.I.Of Police on 24 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5376 of 2009()


1. MARINA XAVIER @ JEENA, AGED 48 YEARS
                      ...  Petitioner

                        Vs



1. S.I.OF POLICE, MATTANCHERY POLICE
                       ...       Respondent

                For Petitioner  :SRI.V.JOHN SEBASTIAN RALPH

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :24/09/2009

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                    B.A. No. 5376 of 2009
                ------------------------------------
          Dated this the 24th day of September, 2009

                           O R D E R

Apprehending arrest by Mattanchery Police, on an

accusation of having committed non bailable offence, the

petitioner has approached this court under Section 438 of the

Code of Criminal Procedure seeking anticipatory bail.

2. The learned Public Prosecutor submitted that no

crime is registered against the petitioner in Mattanchery Police

Station and that there is no intention on the part of the police

to arrest the petitioner.

This submission is recorded and the Bail application is

closed.

K.T. SANKARAN, JUDGE

scm