High Court Kerala High Court

P.T. Sreekumaran Unni vs State Of Kerala on 29 June, 2009

Kerala High Court
P.T. Sreekumaran Unni vs State Of Kerala on 29 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3464 of 2009()


1. P.T. SREEKUMARAN UNNI, AGED 71 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS
                       ...       Respondent

2. THE SUB-INSPECTOR OF POLICE

3. THE CIRCLE INSPECTOR, POLICE

4. DISTRICT SUPERINTENDENT OFFICE,

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :29/06/2009

 O R D E R
                        K.T. SANKARAN, J.
                     ---------------------------
                      B.A. No. 3464 of 2009
                  ------------------------------------
              Dated this the 29th day of June, 2009

                             O R D E R

This is an application for anticipatory bail under

Section 438 of the Code of Criminal Procedure. The petitioner

apprehends arrest by the Mannarkkad Police on an accusation

of having committed non bailable offence.

2. The leaned Public Prosecutor on instructions, submits

that no crime is registered against the petitioner at Mannarkkad

police station, Palakkad District and that there is no move to

arrest the petitioner.

The submission made by the learned Public Prosecutor is

recorded and the Bail Application is closed.

K.T. SANKARAN, JUDGE

scm