IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6753 of 2008()
1. P. HYDERALI, AGED 30,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SMT.K.LATHA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :04/11/2008
O R D E R
K.HEMA, J.
------------------------------
B.A. No.6753 OF 2008
------------------------------
Dated this the 4th day of November, 2008
O R D E R
This petition is for anticipatory bail.
2. Learned Public Prosecutor submitted that petitioner’s
involvement in the crime is not revealed at present. It is only
after arrest of the first accused, some information can be
gathered regarding petitioner’s actual involvement in the
crime. Hence, learned Public Prosecutor submitted that the
police has no intention to arrest petitioner for any offences at
this stage and that if the petitioner’s presence is required for
questioning, notice will be issued to him, in accordance with
law. These submissions are recorded and hence no ground
exists to grant anticipatory bail
The petition is disposed of accordingly.
K.HEMA, JUDGE
pac