IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 8125 of 2007(U)
1. UNNIKRISHNAN, AGED 48 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.SANTHEEP ANKARATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :15/01/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 8125 OF 2007 C
````````````````````````````````````````````````````
Dated this the 15th day of January, 2008
O R D E R
Application for anticipatory bail. Petitioner faces
allegations for offences punishable, inter alia, under Section
468 IPC. The petitioner is the 2nd accused.
2. The learned Public Prosecutor, after taking
instructions, submits that the investigation has revealed that
the petitioner has not committed any offence and he need not
be arrested. The learned Public Prosecutor stipulates that the
petitioner shall not be arrested as an accused in this crime as
apprehended by him.
3. The apprehension of the petitioner is, in these
circumstances, found to be without any merit. This
application for anticipatory bail is, in these circumstances,
dismissed.
(R.BASANT, JUDGE)
aks