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