IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2291 of 2007()
1. A.P.NAHAS, S/O SULAIMAN,
... Petitioner
2. A.P.RAMSEEQUE, S/O ABDUL RAZAK,
Vs
1. ASSISTANT COMMISSIONER OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.V.KUNHIKRISHNAN
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. 2291 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.105/2007 of Medical College Police
Station, Kozhikode registered under Section 366(A) and 376 of IPC. The petitioners
are in custody since 15.03.2007.
2. The Public Prosecutor opposed the application contending that the
petitioners are influential and are threatening the defacto complainant and others.
All the same, considering the fact that they have been in detention so far it is
ordered that the petitioners 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 and also that they shall not enter the Medical College Police Station
limits except for reporting before the Investigating Officer. 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 granted.
K.R.UDAYABHANU, JUDGE.
RV CRA 2