IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1001 of 2007()
1. PRAJEESH M.R., MUKKANCHIRA HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :28/02/2007
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Bail Application No. 1001 of 2007
* * * * * * * * * * * * * * * * * *
Dated, this the 28th day of February 2007
ORDER
Petitioner seeks anticipatory bail on the allegation that
Ernakulam Central Police are at his heels at the instance of one
Aneesh @ Leo who is running a beauty parlour by name Laura
Beauty Clinic at Convent Junction, Ernakulam.
2. The learned Public Prosecutor, on instructions,
submitted that eventhough a complaint has been received from
the Laura Beauty Clinic, no crime has been registered against
the petitioner and that the petitioner is not wanted in connection
with the above allegation. 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)
ani.