IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5372 of 2009()
1. VISWAMBARAN, S/O. KANNAPPAN,
... Petitioner
Vs
1. ASST. COMMISSIONER OF POLICE
... Respondent
2. SUB INSPECTOR OF POLICE
3. THE SUB INSPECTOR OF POLICE,
4. STATE OF KERALA, REP. BY PUBLIC
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :24/09/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 5372 OF 2009
------------------------------------------------------
Dated this the 24th day of September, 2009
O R D E R
The petitioner apprehends arrest by respondent 2 or 3 (Sub
Inspector of Police, Central Police Station, Ernakulam and The Sub
Inspector of Police, Mathilakam Police Station), on an accusation of
having committed a non-bailable offence. The petitioner apprehends that
one Thomas Valayil had filed a petition before the police against the
petitioner and that the police would arrest him on the basis of the same.
2. Learned Public Prosecutor submitted that Thomas Valayil had
filed a petition to the police stating that he was being threatened by the
petitioner. Earlier, Thomas Valayil had filed a petition to the police stating
that he had to get back Rs.63 lakhs from the petitioner. Learned Public
Prosecutor also submitted that on the basis of the petition pointing out the
agreement for sale and receipt of the advance consideration, the police
did not register any crime. The Public Prosecutor further submits that as
regards the other petition, both the parties were called to the police station
and they were advised not to create any law and order situation. No
crime is registered against the petitioner and there is no intention to arrest
B.A. NO. 5372 OF 2009
:: 2 ::
the petitioner, submits the learned Public Prosecutor.
The submissions made by the learned Public Prosecutor are
recorded and the Bail Application is closed.
(K.T.SANKARAN)
Judge
ahz/