IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2410 of 2007()
1. SUNNY, @ SURESH, S/O KUNJU KUNJU,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.MVS.NAMBOOTHIRY
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.2410 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 petitioner is the accused in Crime
No.43/06 with respect to the offences under Section 8(1) and (2)
of the Abkari Act. He is in custody since 7.2.2007.
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 application is allowed.
K.R.UDAYABHANU
JUDGE
csl