High Court Kerala High Court

Sreekumar vs State Of Kerala on 24 May, 2010

Kerala High Court
Sreekumar vs State Of Kerala on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2866 of 2010()


1. SREEKUMAR, AGED 38 YEARS,
                      ...  Petitioner
2. SETHU MADHAVAN, S/O.NARAYANA KURUP,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.M.HABEEB

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :24/05/2010

 O R D E R
                          K. HEMA, J
                       ----------------------
                    B.A.No.2866 OF 2010
                -----------------------------------
          Dated this the 24th day of May , 2010


                           O R D E R

This is a petition for bail.

2. Learned counsel for petitioner submits that he is

not pressing this petition, since offence involved is under

section 3 of Scheduled caste/Scheduled Tribe (Prevention of

Atrocities) Act, and there is a bar in granting anticipatory

bail.

This petition is dismissed as withdrawn.

K. HEMA, JUDGE.

Sou.