IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4710 of 2008()
1. SHAMSUDEEN, AGED 32 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, THROUGH THE STATION
... Respondent
For Petitioner :SRI.KODOTH SREEDHARAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :06/08/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A.No. 4710 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of August, 2008
O R D E R
This application is for anticipatory bail.
2. During the pendency of the application, the petitioner was
arrested by the police. A show cause notice was issued to the arresting
officer as to why there was urgency to arrest the petitioner when the
application for anticipatory bail was pending before this Court. Pursuant to
the direction issued, a statement was filed by the Sub Inspector of Police,
Kasaragod Police Station. He explained the circumstances under which the
petitioner happened to be arrested.
3. On going through the statement, I find that the further
proceedings against the Sub Inspector can be dropped and I do so.
Application is disposed of.
K. HEMA, JUDGE.
mn.