IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 8144 of 2007()
1. P.M.SAJAYAN,AGED 27 YEARS,S/O.MOHANAN
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.ANIL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :08/01/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 8144 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of January, 2008
O R D E R
Application for anticipatory bail. The petitioner has come
to this Court apprehending that he may be arrested on the
allegation that he has committed non-bailable offence against
one Sajitha, Mathanangadi, Trichur Dist.
2. Notice is given. The learned Prosecutor, after taking
instructions, now submits that no such crime has been registered
and the petitioner is not required to be arrested in connection
with any crime now. The submissions of the learned Prosecutor
are taken note of and recorded. It is now evident that the
apprehension of the petitioner is without any basis or merit.
This application is in these circumstances deserves to be
dismissed.
3. I take note of the undertaking of the learned Prosecutor
that if the petitioner were to be arrested later on the basis of any
such offence allegedly committed by him prior to this date, prior
B.A.No. 8144 of 2007
2
intimation shall be given to the petitioner and prior permission of this
Court shall be taken.
4. This application is hence dismissed.
(R. BASANT)
Judge
tm