Kerala High Court
K.K.Prakasan vs State Of Kerala on 27 May, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1920 of 2010()
1. K.K.PRAKASAN, AGED 45,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. UNION OF INDIA,
3. S.I. OF POLICE,
4. INSPECTOR OF POLICE,
For Petitioner :SRI.PRAVEEN K. JOY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :27/05/2010
O R D E R
K. HEMA, J
———————-
B.A.No.1920 OF 2010
———————————–
Dated this the 27th day of May, 2010
O R D E R
No representation for petitioner. It is pointed out that
in the petition it is noted that it is a crime of Gwalior police
station. Respondent has no information about it, it is
submitted.
This petition is dismissed.
K. HEMA, JUDGE.
Sou.