Kerala High Court
Muhammed Basheer vs State Of Kerala Rep.By Sub … on 12 November, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7214 of 2010()
1. MUHAMMED BASHEER,KALLINGAL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA REP.BY SUB INSPECTOR
... Respondent
For Petitioner :SRI.K.B.ARUNKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/11/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Bail Application No.7214 of 2010
* * * * * * * * * * * * * * * * * *
Dated: 12.11.2010
ORDER
Petitioner seeks anticipatory bail on the allegation that the
Mathilakam Police are at his heels on an allegation of commission
of non-bailable offences.
2. The learned Public Prosecutor, on instructions,
submitted that no crime has been registered and that the
petitioner is not wanted in connection with the allegations in the
petition. If so, the apprehension of arrest and harassment
entertained by the petitioner is unfounded.
Recording the submission made by the Public Prosecutor,
this petition is closed.
V. RAMKUMAR,
(JUDGE)
sj