1999 INSC 0822 SUPREME COURT OF INDIA Jaywantbhai M. Sheth Vs. Anand V.Nagarsheth (K.T.Thomas and M.B.Shah JJ.) 25.10.1999 ORDER The Text below is only a summarized version of the order pronounced In this case, the matter to be decided was whether petitioner was entitled to apply for pre-arrest bail order under Section 438 of the Criminal Procedure Code in absence of sufficient ground for such belief. The court held that when the petitioner has no adequate ground for believing that he might be arrested, he couldn't be allowed to apply for pre -arrest bail order.