High Court Kerala High Court

V.N.Sankaran Namboodiri vs S.I. Of Police on 19 November, 2007

Kerala High Court
V.N.Sankaran Namboodiri vs S.I. Of Police on 19 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6911 of 2007()


1. V.N.SANKARAN NAMBOODIRI,
                      ...  Petitioner

                        Vs



1. S.I. OF POLICE,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED

                For Petitioner  :SMT.K.V.RESHMI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :19/11/2007

 O R D E R
                                R.BASANT, J
                        ------------------------------------
                         B.A.No.6911 of 2007
                        -------------------------------------
             Dated this the 19th day of November, 2007

                                    ORDER

Application for anticipatory bail. The learned Public Prosecutor,

after taking instructions submits that no crime has been registered

against the petitioner and the petitioner shall not be arrested. It is

true that a petition was received from one Sasikumar raising certain

allegations against the petitioner. But the police are not satisfied that

a crime has to be registered. The learned Public Prosecutor

undertakes that no crime has been registered and the petitioner shall

not be arrested on any such allegations raised by the said Sasikumar.

2. The learned Public Prosecutor further submits that if on a

later date, the petitioner were to be arrested on any allegations raised

by the said Sasikumar prior to this date, notice shall be given to the

petitioner and prior permission of this Court shall be taken.

3. The submissions and undertaking of the learned Public

Prosecutor are accepted. This bail application is, in these

circumstances, dismissed as the apprehension of the petitioner is

found to be without any basis.

(R.BASANT, JUDGE)
rtr/-

2