Kerala High Court
Jayadev Velayudhan vs State Of Kerala on 3 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2484 of 2010()
1. JAYADEV VELAYUDHAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.RAMESH CHANDER
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.2484 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 all offences
involved in this case are bailable. This submission is
recorded. Hence, anticipatory bail cannot be granted.
This petition is dismissed.
K. HEMA, JUDGE.
Sou.