Kerala High Court
Sanjeev Nair vs Sub Inspector on 21 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 336 of 2011()
1. SANJEEV NAIR, AGED 41 YEARS,
... Petitioner
2. RAJAMMA, AGED 65 YEARS,
Vs
1. SUB INSPECTOR,
... Respondent
For Petitioner :SMT.T.S.MAYA (THIYADIL)
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/01/2011
O R D E R
V. RAMKUMAR, J.
==========================
Bail Application No.336 of 2011
==========================
Dated this the 21st day of January, 2011.
ORDER
Petitioners seek anticipatory bail on the allegation that the
Kothamangalam Police are at their 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
petitioners are 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.