High Court Kerala High Court

Jayadev Velayudhan vs State Of Kerala on 3 June, 2010

Kerala High Court
Jayadev Velayudhan vs State Of Kerala on 3 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2484 of 2010()


1. JAYADEV VELAYUDHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :03/06/2010

 O R D E R
                          K. HEMA, J
                       ----------------------
                    B.A.No.2484 OF 2010
                -----------------------------------
          Dated this the 3rd day of June, 2010


                           O R D E R

This petition is for anticipatory bail.

Learned public prosecutor submitted that all offences

involved in this case are bailable. This submission is

recorded. Hence, anticipatory bail cannot be granted.

This petition is dismissed.

K. HEMA, JUDGE.

Sou.