High Court Kerala High Court

Seby Sebastian vs State Of Kerala on 12 March, 2007

Kerala High Court
Seby Sebastian vs State Of Kerala on 12 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1387 of 2007()


1. SEBY SEBASTIAN, AGED 30,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.E.D.GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/03/2007

 O R D E R
                                V. RAMKUMAR, J.


                    ````````````````````````````````````````````````````

                              B.A. No. 1387 OF 2007

                    ````````````````````````````````````````````````````

                    Dated this the 12th day of March, 2007


                                      O R D E R

Petitioner seeks anticipatory bail on the allegation that the

Mundakkayam police are at his heels at the instance of one Thomas

Sebastian for allegedly cheating his son by inducing him to part with

Rs.50,000/- promising visa for overseas employment.

2. Learned Public Prosecutor, on instructions, submitted that

eventhough a complaint was lodged by the said Thomas Sebastian, no

crime has been registered against the petitioner as the matter was

subsequently squared between the parties. 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)

aks