Kerala High Court
Rofin.M.S. vs The Sub Inspector Of Police on 12 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6312 of 2010()
1. ROFIN.M.S., S/O.MUKUNDAN,
... Petitioner
2. JOSHI MATHEW, AGED 51, LAXMIPURAM,
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE STATE OF KERALA, REP.BY ITS
For Petitioner :SRI.JOHNSON MANAYANI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/10/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Bail Application No.6312 of 2010
* * * * * * * * * * * * * * * * * *
Date: 12.10.2010
ORDER
Petitioners, seek anticipatory bail on the allegation that the
Kainadi Police are at their heels at the instance of one Ashraf
V.P.
2. The learned Public Prosecutor, on instructions,
submitted that no crime has been registered and that the
petitioners are therefore not wanted in connection with the
allegations in the petition. If so, the apprehension of arrest
and harassment entertained by the petitioners is unfounded.
Recording the submission made by the Public Prosecutor,
this petition is closed.
V. RAMKUMAR,
(JUDGE)
sj