IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7592 of 2009()
1. SHIBU VARGHESE, AGED 42 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.P.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :05/01/2010
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 7592 OF 2009
------------------------------------------------------
Dated this the 5th day of January, 2009
O R D E R
Apprehending arrest by the Sub Inspector of Police, Thiruvalla
Police Station or by any other police officer, on account of a crime
registered by Thiruvalla Police, on an accusation of having
committed non-bailable offence, the petitioner has filed this
application for anticipatory bail under Section 438 of the Code of
Criminal Procedure. In the Bail Application, it is stated that the
petitioner had business dealings with S.A.Sulaiman, Prabhath
Parameswaran and Reji V.Varghese while he was in U.A.E. When
the petitioner came to India in the month of July, 2009, they
threatened the petitioner that he would be implicated in a criminal
case. It is also stated that the petitioner was forced to sign certain
agreements at their instance. The petitioner apprehends that he will
be arrested on the basis of a petition filed by Sulaiman, Prabhath
Parameswaran and Reji Varghese or any one or more of them.
Learned Public Prosecutor submitted that no crime is
registered against the petitioner in the Thiruvalla Police Station and
B.A. NO. 7592 OF 2009
:: 2 ::
that there is no intention to arrest the petitioner. This submission is
recorded and the Bail Application is closed with liberty to the
petitioner to approach this Court as and when occasion arises.
(K.T.SANKARAN)
Judge
ahz/