High Court Kerala High Court

V.K.Vasudevan vs State Of Kerala on 18 September, 2008

Kerala High Court
V.K.Vasudevan vs State Of Kerala on 18 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5747 of 2008()


1. V.K.VASUDEVAN, S/O LATE P.K. KRISHNAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. S.I. OF POLICE, CENTRAL POLICE STATION

                For Petitioner  :SRI.S.RAMESH BABU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :18/09/2008

 O R D E R
                           K.HEMA, J.

               -----------------------------------------
                     B.A.No.5747 of 2008
               -----------------------------------------

           Dated this the 18th September, 2008

                            O R D E R

This petition is for anticipatory bail.

2. Learned Public Prosecutor submitted that no crime is

registered against the petitioner and hence police is not

intending to arrest the petitioner. These submissions are

recorded. No ground exists to grant anticipatory bail.

Petition is disposed of accordingly.

K.HEMA, JUDGE
vgs.