IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2335 of 2007()
1. ANVAR, S/O. BEERAYEEN KUTTY,
... Petitioner
2. SHIHAB, S/O. ABOOBACKER, AGED 24 YEARS,
Vs
1. STATE OF KERALA, THROUGH THE
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :24/04/2007
O R D E R
K.R. UDAYABHANU, J.
----------------------------------------------------------------
B.A.NO. 2335 OF 2007
------------------------------------------------------------------
DATED THIS THE 24TH DAY OF APRIL 2007
ORDER
This is a petition filed under Section 439 of the Code of Criminal
Procedure. The petitioners are the accused Nos. 3 and 4 in Crime No.47/2007
of Tanur Police Station registered under Sections 452, 323, 324,307,109 r/w
Section 34 of IPC and under Section 27 of the Arms Act. The petitioners are
in custody since 23-03-07. It is submitted that the rest of the accused have
been arrested and released on bail.
2. Heard both sides.
3. It is hereby ordered that the petitioner shall be released on bail on
executing bond for Rs.25,000/- with two solvent sureties each for the like sum
to the satisfaction of the court below. He shall not in any manner interfere
with the investigation. The petitioner is directed that he shall report before
the Investigating Officer on every Friday at 10.a.m. until the final report is
filed.
The bail application is allowed.
K.R.UDAYABHANU, JUDGE.
RV CRA 2