IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5293 of 2010()
1. P.S.SHAHUL HAMEED, S/O. SYED BAVA,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.V.V.ASOKAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/09/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Bail Application No. 5293 of 2010
* * * * * * * * * * * * * * * * * *
Dated: 09.09.2010
ORDER
Petitioner seeks anticipatory bail on the allegation that the
Town Central Police, Ernakulam are at his heels at the instance
of Yazir Arafath Manalodi, Zinto Antony and Vasu Rajeev.
2. The learned Public Prosecutor, on instructions,
submitted that no crime has been registered and that the
petitioner is not wanted in connection with the allegations in the
petition. If so, the apprehension of arrest and harassment
entertained by the petitioner is unfounded.
Recording the submission made by the Public Prosecutor,
this petition is closed.
V. RAMKUMAR,
(JUDGE)
sj