IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6367 of 2007()
1. MUHAMMED SALIM,
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.SANJAY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :20/07/1900
O R D E R
R. BASANT, J.
-------------------------------------------------
B.A. No. 6367 OF 2007
-------------------------------------------------
Dated this the 23rd day of October, 2007
ORDER
The petitioner apprehends arrest in a crime initially
registered at the Santhanpara Police Station which was later
enquired into by the Vigilance Department and the subsequent
investigation is being conducted by the Crime Branch CID who
re-registered the same as Crime No.139/CR/KTM/07. The
petitioner was working as Village Officer of Chinnakkanal. The
petitioner apprehends that she may be unnecessarily brought
into the array of accused and vexed by undeserved arrest and
detention.
2. Notice was given to the learned Public Prosecutor.
The learned Director General of Prosecutions appears and
submits that at the moment the petitioner is not arrayed as an
accused and there is no intention whatsoever to arrest the
B.A. No. 6367 OF 2007 -: 2 :-
petitioner. If at any later stage the Investigator feels that the
arrest of the petitioner is necessary, necessary notice shall be
given to the petitioner sufficiently in advance. In these
circumstances, this petition may now be dismissed, submits the
learned D.G.P.
3. The learned counsel for the petitioner accepts the same;
but requests that the said undertaking may be recorded and it
may be made obligatory that sufficient prior notice must be
given to the petitioner if there is any such intended arrest later
so that the petitioner can again approach this Court in due time.
The submission of the learned D.G.P. is taken note of and
recorded. The same is accepted. The apprehension of the
petitioner is, in these circumstances, found to be without any
merit.
4. This bail application is, in these circumstances,
dismissed.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy// P.S. to Judge