High Court Kerala High Court

Mohammed Basheer.K.K. vs The Sub Inspector Of Police on 10 April, 2008

Kerala High Court
Mohammed Basheer.K.K. vs The Sub Inspector Of Police on 10 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2241 of 2008()


1. MOHAMMED BASHEER.K.K., S/O.ABDUL RAHIMAN
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE REPRESENTED BY PUBLIC

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :10/04/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 2241 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 10th day of April, 2008

                               O R D E R

Application for anticipatory bail. The petitioner apprehends

arrest in Crime No. 113 of 2008 of Bekal Police Station on the

allegation that he has committed offences, including non-bailable

offences, punishable under Sections 457 I.P.C.

2. The learned Prosecutor, after taking instructions,

submits that the petitioner is not arrayed as an accused. He is not

required to be arrested. The learned Prosecutor undertakes that

if later it is found that the petitioner is necessary in this crime,

prior information shall be given to the petitioner and prior

permission of this Court shall be taken before any such arrest is

effected.

4. The submissions of the learned Prosecutor are taken

note of and hereby recorded. I accept the same. In the light of

the above submissions, the apprehension of the petitioner is

found to be without any merit.

B.A.No. 2241 of 2008
2

5. This petition is accordingly dismissed.

(R. BASANT)
Judge

tm