IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7357 of 2009()
1. SUNISH T.S., S/O.B.SASIDHARAN NAIR,
... Petitioner
2. B.SASIDHARAN NAIR,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. CIRCLE INSPECTOR,
3. PUBLIC PROSECUTOR, HIGH COURT OF KERALA,
For Petitioner :SRI.P.C.HARIDAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :16/12/2009
O R D E R
K. T. SANKARAN, J.
-------------------------
B.A. No. 7357 of 2009
-------------------------------
Dated this the 16th day of December, 2009
O R D E R
Apprehending arrest by Tripunithura Hill Palace Police, the
petitioners have filed this application for anticipatory bail under
Section 438 of the Code of Criminal Procedure.
2.The learned Public Prosecutor submitted that one Vijayalekshmi
had filed a petition before the police alleging that the first petitioner
took a premises on rent, but he left the place without paying the
balance rent. It is also submitted that a student in the institution run
by the first petitioner had filed a petition before the police stating that
though a sum of Rs.40,000/- was collected, the first petitioner closed
down the institution without completing the course.
3.The learned Public Prosecutor submitted that no crime is
registered against the petitioners and as of now there is no intention
to arrest the petitioners.
The submission made by the learned Public Prosecutor is
recorded and the Bail Application is closed with liberty to the
petitioners to file fresh application, as and when it becomes necessary.
K.T.SANKARAN, JUDGE
scm