IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6670 of 2009()
1. NARAYANAN PARAMESWARAN @ SANTHOSH,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.JOSEPH GEORGE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :24/11/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 6670 of 2009
------------------------------------
Dated this the 24th day of November, 2009
O R D E R
Apprehending arrest by Keezhvaipur Police on an
accusation of having committed non-bailable offence, the
petitioner has approached this Court invoking Section 438 of the
Code of Criminal Procedure.
2. It is submitted that the petitioner apprehends arrest
on the basis of a petition filed by P.J. Gopinath or Geethanjali,
the wife of the petitioner .
3. The learned Public Prosecutor submitted that no crime
is registered against the petitioner in Keezhvaipur Police Station
and that there is no intention to arrest the petitioner.
The submission made by the learned Public Prosecutor is
recorded and the Bail Application is closed with liberty to the
petitioner to approach this Court again, as and when occasion
arises.
K.T. SANKARAN, JUDGE
scm