IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2770 of 2008()
1. S.SANTHOSH KUMAR,
... Petitioner
2. SANTHAKUMARI AMMA,
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.S.MOHAMMED AL RAFI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :02/05/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 2770 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of May, 2008
O R D E R
Application for anticipatory bail. The petitioners apprehend that
the first petitioner’s wife has filed a complaint alleging offences
punishable under Section 498A I.P.C. The learned Prosecutor reports
that no crime is registered against the petitioners on the complaint of
the wife of the first petitioner and the petitioners are not required to be
arrested at the Kadakkal Police Station in connection with any crime.
If the petitioners were to be arrested on any such allegations raised by
the wife of the first petitioner of having committed any offence prior
to this date, prior notice shall be given to the petitioners and prior
permission of this Court shall be taken, submits the learned Prosecutor.
2. In the light of the submissions/undertaking, which I accept,
the apprehension of the petitioners is found to be without any basis.
3. This application is accordingly dismissed as agreed.
(R. BASANT)
Judge
tm