High Court Kerala High Court

Narasimha Kayarthaya vs State Of Kerala on 6 August, 2010

Kerala High Court
Narasimha Kayarthaya vs State Of Kerala on 6 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4653 of 2010()


1. NARASIMHA KAYARTHAYA,
                      ...  Petitioner
2. RAJARATHNA,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/08/2010

 O R D E R
                         V. RAMKUMAR, J.
                     ================
               Bail Application No.4653 of 2010
                  ===================
                DATED: 6th day of August, 2010

                            O R D E R

Petitioners, who are husband and wife, seek anticipatory bail

on the allegation that the Chalakkudy police are at their heels in

connection with some allegation of commodity trading in shares.

2. The learned Public Prosecutor on instructions

submitted that no crime has been registered against the

petitioners. If so, the apprehension of arrest and harassment

entertained by the petitioners is unfounded. Recording the

submission made by the Public Prosecutor, this petition is closed.

V.RAMKUMAR, JUDGE

dmb