Kerala High Court
Vivek Jayan vs State Of Kerala on 20 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8171 of 2010()
1. VIVEK JAYAN, S/O. JAYAKUMAR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.SASTHAMANGALAM S. AJITHKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/12/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Bail Application No.8171 of 2010
* * * * * * * * * * * * * * * * * *
Dated this the 20th day of December, 2010.
ORDER
Petitioner seeks anticipatory bail on the allegation that
the Peroorkada Police are at his heels in connection with Crime
No…of Police Station
2. The learned Public Prosecutor, on instructions,
submitted that the petitioner is only a suspect in the above
crime and he has not so far been arrayed as an accused in the
above case. If so, the apprehension of arrest and harassment
entertained by the petitioner is unfounded. In case the
petitioner is required to be interrogated again the police shall do
so after giving him notice under Sec. 160 Cr.P.C.
Recording the submission made by the Public Prosecutor,
this petition is closed.
V. RAMKUMAR,
(JUDGE)
rv