High Court Kerala High Court

Rajesh B.Menon vs Central Bureau Of Investigation on 22 June, 2010

Kerala High Court
Rajesh B.Menon vs Central Bureau Of Investigation on 22 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3319 of 2010()


1. RAJESH B.MENON, JAYAGOVINDAN,
                      ...  Petitioner

                        Vs



1. CENTRAL BUREAU OF INVESTIGATION,
                       ...       Respondent

                For Petitioner  :SRI.VIJAI MATHEWS

                For Respondent  :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.

The Hon'ble MRS. Justice K.HEMA

 Dated :22/06/2010

 O R D E R
                             K.HEMA, J.
            ----------------------------------------------
                Bail Application No.3319 of 2010
            ----------------------------------------------
                     Dated 22nd June, 2010.

                              O R D E R

This petition is for anticipatory bail.

2. Learned counsel for petitioner submitted that

petitioner is already in custody in connection with another crime

and hence, he may be permitted to withdraw this petition.

Permission sought for is granted and petition is dismissed as

withdrawn.

K.HEMA, JUDGE.

tgs