IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2886 of 2007()
1. SAINUL ABID, S/O.CHERIYA BAVA,
... Petitioner
2. ASKER, S/O.ABOOBACKER,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.K.P.MUJEEB
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. 2886 OF 2007
=====================================
DATED THIS THE 18TH DAY OF MAY 2007
ORDER
The petitioners are the accused in Crime No.393/07 of Tirur
Police Station registered under Sections 341, 323, 326 r/w 34 of IPC.
They are in custody since 15.04.2007.
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