IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5593 of 2010()
1. SUDHIN , AGED 33 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.M.REVIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/09/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Bail Application No.5593 of 2010
* * * * * * * * * * * * * * * * * *
Dated:20.09.2010
ORDER
Petitioner seeks anticipatory bail on the allegation that the
Puthukad Police are at his heels in connection with Crime
No.687/2010 registered against one Pradeep, Agency Manager of
ICICI bank, Thrissur at the instance of one Meena Kumari.
2. The learned Public Prosecutor, on instructions,
submitted that no crime has been registered and that the
petitioner is not wanted in connection with the allegations in the
petition. 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)
sj