Kerala High Court
R.K.Rajeev Kumar vs State Of Kerala on 3 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3239 of 2010()
1. R.K.RAJEEV KUMAR,S/O.K.G.RAMAKRISHNA
... Petitioner
2. K.G.RAMAKRISHNA PILLAI,
3. LALITHA BHAI,W/O.K.G.RAMAKRISHNA PILLAI,
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
For Petitioner :SRI.B.MOHANLAL
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.3239 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 no crime is
registered against petitioner and police is not intending to
arrest him. This submission is recorded.
This petition is dismissed.
K. HEMA, JUDGE.
Sou.