IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2648 of 2007()
1. P.T.THOMAS, (BABUL), S/O.P.M.THOMAS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.MANUEL KACHIRAMATTAM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :04/05/2007
O R D E R
K.P. BALACHANDRAN, J.
-------------------------
B.A No. 2648 of 2007
--------------------------
Dated this the 4th day of May, 2007
O R D E R
This is an application for anticipatory bail filed under
Section 438 Cr.P.C.
Government Pleader submits that there is no crime
registered against the petitioner and that as matters stand at
present the police do not want to take the petitioner into custody
in connection with the matters alleged. The submission of the
prosecutor is recorded.
In the result, this anticipatory bail application is dismissed.
(K.P. BALACHANDRAN, JUDGE)
ma
2
KURIAN JOSEPH, J.
O.P.No./
JUDGMENT
11th December, 2006