IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7296 of 2009()
1. S.A.RAZAK, S/O.LATE S.MOHAMMED,
... Petitioner
2. MEHSINA, W/O.S.A.RAZAK,
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.T.B.SHAJIMON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :14/12/2009
O R D E R
K.T. SANKARAN, J.
------------------------
B.A. No. 7296 of 2009
------------------------------------
Dated this the 14th day of December, 2009
O R D E R
Petitioners apprehend arrest by the police officers of
Ullal Police Station, Mangalore, on an accusation of having
committed non-bailable offence. The apprehension of the
petitioners is that S.A. Mohammed Saleem, the brother of the
first petitioner has filed a petition before the police and on the
basis of the same, the petitioners would be arrested.
2. The learned Public Prosecutor submitted that no
crime is registered against the petitioners before Ullal Police
Station and that there is no intention to arrest the
petitioners.
The submission made by the learned Public Prosecutor
is recorded and the Bail Application is closed, reserving the
right of the petitioner to approach this Court again, as and
when occasion arises.
K.T. SANKARAN, JUDGE
scm