IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2894 of 2007()
1. A.B.JOSHIDAS, S/O.BHASKARAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.A.C.DEVY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :18/05/2007
O R D E R
K.R. UDAYABHANU, J.
=====================================
B.A.NO. 2894 OF 2007
=====================================
DATED THIS THE 18TH DAY OF MAY 2007
ORDER
The petitioner is the accused in Crime No.162/07 of Kottakkal
Police Station registered under Sections 362, 395 and 120 (B) of IPC.
He is in custody since 03.05.2007.
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