High Court Kerala High Court

R.K.Rajeev Kumar vs State Of Kerala on 3 June, 2010

Kerala High Court
R.K.Rajeev Kumar vs State Of Kerala on 3 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3239 of 2010()


1. R.K.RAJEEV KUMAR,S/O.K.G.RAMAKRISHNA
                      ...  Petitioner
2. K.G.RAMAKRISHNA PILLAI,
3. LALITHA BHAI,W/O.K.G.RAMAKRISHNA PILLAI,

                        Vs



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

                For Petitioner  :SRI.B.MOHANLAL

                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.3239 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 no crime is

registered against petitioner and police is not intending to

arrest him. This submission is recorded.

This petition is dismissed.

K. HEMA, JUDGE.

Sou.