IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3017 of 2007()
1. ARUL DHANA RAJ, AGED 26 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTEDN BY THE
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
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.3017 OF 2007
---------------------------------------------
Dated this the 18th day of May, 2007
ORDER
This is a petition filed under Section 439 of the Code of
Criminal Procedure. The petitioner is the accused in Crime
No.181/2006 of Walayar Police Station registered under Section
55(a) of the Abkari Act. He is in custody since 22.4.2007.
2. Heard both sides.
3. It is hereby ordered that the petitioner shall be
released on bail on executing a 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 as above.
K.R.UDAYABHANU
JUDGE
csl