IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 591 of 2008()
1. SHYLAPPAN, AGED 50 YEARS
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. THE SUB INSEPCTOR OF POLICE
3. THE DEPUTY SUPERINTENDENT OF POLICE
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :27/02/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 591 OF 2008 F
````````````````````````````````````````````````````
Dated this the 27th day of February, 2008
O R D E R
Application for anticipatory bail. Petitioner
apprehends arrest as accused in crime No.87/08 of
Kodungallur police station. Allegations have been raised
against the petitioner for offences punishable, inter alia, under
section 3 of the SC and ST (PA) Act.
2. The learned Public Prosecutor submits that
investigation is complete and the police have come to the
conclusion that the allegations are not justified. The petitioner
is hence not required to be arrested as accused in crime
No.87/08. Necessary report shall immediately be filed before
the court to inform the court that no further action need be
taken in crime No.87/08.
3. The apprehension of the petitioner is, in these
circumstances, found to be without any merit. This petition is,
in these circumstances, dismissed after recording the
submission of the learned Public Prosecutor.
(R.BASANT, JUDGE)
aks