High Court Kerala High Court

Abdul Rahiman vs State Of Kerala on 18 May, 2007

Kerala High Court
Abdul Rahiman vs State Of Kerala on 18 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2961 of 2007()


1. ABDUL RAHIMAN,
                      ...  Petitioner
2. MAYUBKUTTY,

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                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.  2961 OF 2007

              =====================================

               DATED THIS THE  18TH DAY OF MAY 2007



                                       ORDER

The petitioners are the accused in Crime No.265/07 of

Thodupuzha Police Station registered under Sections 120 B, 328, 376

r/w Section 34 of IPC. They were in custody since 06.04.2007.

2. Heard both sides.

3. It is hereby ordered that the petitioners shall be released on

bail on executing bond for Rs.25,000/- each with two solvent sureties

each for the like sum to the satisfaction of the court below. They shall

not in any manner interfere with the investigation. The petitioners

are directed that they 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