IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4192 of 2007()
1. RAJESH, S/O. NADESAN, AGED 30 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. SUB INSPECTOR OF POLICE,
3. CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.AYYAPPAN SANKAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :16/07/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.4192 of 2007
----------------------------------------
Dated this the 16th day of July 2007
O R D E R
Application for anticipatory bail. The petitioner apprehends
arrest on the allegation that he has committed non-bailable offence.
He is not able to specify the crime. According to him, he was
compelled to subscribe to an application to make it appear that he
wants to marry a woman. This was done under the compulsion of the
local Police Inspector. It is, in these circumstances, that he entertains
the apprehension.
2. The learned Public Prosecutor, after taking instructions,
submits that the petitioner is not required to be arrested and shall not
be arrested in any crime so far registered or on any allegation so far
raised against the petitioner. That submission of the learned Public
Prosecutor is taken note of and recorded. The apprehension of the
petitioner is found to be without any basis, in these circumstances.
3. In the result, this petition is dismissed as unnecessary but
subject to the observation that if the petitioner were to be arrested in
respect of any allegation raised against him of any incident which
occurred prior to this date, such arrest shall be made only after prior
intimation to this court and after obtaining appropriate orders.
(R.BASANT, JUDGE)
jsr
// True Copy// PA to Judge
B.A.No.4192/07 2
B.A.No.4192/07 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007