Kerala High Court
Rajesh B.Menon vs Central Bureau Of Investigation on 22 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3319 of 2010()
1. RAJESH B.MENON, JAYAGOVINDAN,
... Petitioner
Vs
1. CENTRAL BUREAU OF INVESTIGATION,
... Respondent
For Petitioner :SRI.VIJAI MATHEWS
For Respondent :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.
The Hon'ble MRS. Justice K.HEMA
Dated :22/06/2010
O R D E R
K.HEMA, J.
----------------------------------------------
Bail Application No.3319 of 2010
----------------------------------------------
Dated 22nd June, 2010.
O R D E R
This petition is for anticipatory bail.
2. Learned counsel for petitioner submitted that
petitioner is already in custody in connection with another crime
and hence, he may be permitted to withdraw this petition.
Permission sought for is granted and petition is dismissed as
withdrawn.
K.HEMA, JUDGE.
tgs