High Court Kerala High Court

Rafeek vs State Of Kerala on 22 December, 2010

Kerala High Court
Rafeek vs State Of Kerala on 22 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8334 of 2010()


1. RAFEEK,S/O. SAIDALAVI, RESIDING AT
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPS.BY THE SI OF
                       ...       Respondent

                For Petitioner  :SRI.C.V.MANUVILSAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/12/2010

 O R D E R
                         V. RAMKUMAR, J.
                       -------------------------
               Bail Application No. 8334 of 2010
              -----------------------------------------
          Dated this the 22nd day of December, 2010

                               ORDER

Petitioner seeks anticipatory bail on the allegation that the

Tirur Police are at his heels on an allegation of commission of non-

bailable offences.

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)

ln