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