High Court Kerala High Court

Remadevi vs State Of Kerala on 11 February, 2011

Kerala High Court
Remadevi vs State Of Kerala on 11 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 895 of 2011()


1. REMADEVI, AGED 40 YEASR,
                      ...  Petitioner
2. INDIRA, AGED 49 YEARS,
3. LEELA, AGED 44 YEARS,
4. RADHAMANI, AGED 52 YEARS,
5. ANJU, AGED 19 YEARS,
6. BABITHA, AGED 30 YEARS,
7. RAJIKALA, AGED 27 YEARS,
8. SHERINA, AGED 26 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/02/2011

 O R D E R
                         V. RAMKUMAR, J.
                   ==========================
                   Bail Application No.895 of 2011
                   ==========================
            Dated this the 11th day of February, 2011.

                                ORDER

Petitioner seeks anticipatory bail on the allegation that the

Thrissur East 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.

rv