Kerala High Court
Sabu Paul vs State Of Kerala on 10 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7903 of 2010()
1. SABU PAUL,AGED 38 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,REP.BY PUBLIC
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :10/12/2010
O R D E R
V. RAMKUMAR, J.
--------------------------------------------------
Bail Application No.7903 of 2010
--------------------------------------------------
Dated this the 10th day of December, 2010
ORDER
Petitioner seeks anticipatory bail on the allegation that the
Kaduthuruthy Police are at his heels in connection with Crime
No.754 of 2010 of Kaduthuruthy Police Station.
2. The learned Public Prosecutor, on instructions,
submitted that the petitioner is not an accused in the above and
that the petitioner is not required in connection with the above
crime. 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)
skj