High Court Kerala High Court

Sebastian P.J. vs Sub-Inspector Of Police on 5 March, 2010

Kerala High Court
Sebastian P.J. vs Sub-Inspector Of Police on 5 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 849 of 2010()


1. SEBASTIAN P.J., AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. SUB-INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.PRADEESH CHACKO

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :05/03/2010

 O R D E R
                       K.T. SANKARAN, J.
                      ---------------------------
                       B.A. No. 849 of 2010
                ---------------------------------------
               Dated this the 5th day of March, 2010

                             O R D E R

The petitioner apprehends arrest by the Sub Inspector of

Police, Central Police Station, Ernakulam, on an accusation of the

petitioner having committed non bailable offence. The petitioner

states that one P. J. James of Narakkal had filed a petition before

the police making allegations against the petitioner and the

petitioner apprehends arrest on that basis.

2. The learned Public Prosecutor submitted that no crime is

registered on the basis of any petition filed by P.J. James of

Narakkal and that the police have no intention to arrest the

petitioner.

The submission made by the learned Public Prosecutor is

recorded and the Bail Application is closed with liberty to the

petitioner to approach this Court again as and when occasion

arises.

K.T. SANKARAN, JUDGE

ln