Kerala High Court
Janwin Maxon Luiz vs State Of Kerala on 16 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6354 of 2008()
1. JANWIN MAXON LUIZ, AGED 23 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.BIMAL K.NATH
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :16/10/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 6354 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 16th day of October,2008
O R D E R
Petition is for anticipatory bail.
2. Learned Public Prosecutor submitted that no crime is
registered against petitioner and the Valapattanam police has no
intention to arrest petitioner in any non bailable offence. This
submission is recorded and hence, no ground exists to grant
anticipatory bail.
Petition is disposed of accordingly.
K.HEMA, JUDGE.
mn.