High Court Kerala High Court

Janwin Maxon Luiz vs State Of Kerala on 16 October, 2008

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.