IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2327 of 2007()
1. AJAYAGHOSH, S/O.CHAKRAPANI DAS,
... Petitioner
2. RAVI, MOOLATHRA KIZHAKKETHIL HOUSE,
3. BALU, VENGATU COLONY,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
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. 2327 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 in Crime No.227/2007 of
Pathanamthitta Police Station registered under Section 55(a)(i) and 8(1) and
(2) of the Kerala Abkari Act. The petitioners are in custody since
10.03.2007.
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.
K.R.UDAYABHANU, JUDGE.
RV CRA 2