High Court Kerala High Court

Anvar vs State Of Kerala on 24 April, 2007

Kerala High Court
Anvar vs State Of Kerala on 24 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2335 of 2007()


1. ANVAR, S/O. BEERAYEEN KUTTY,
                      ...  Petitioner
2. SHIHAB, S/O. ABOOBACKER, AGED 24 YEARS,

                        Vs



1. STATE OF KERALA, THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                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.  2335    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 Nos. 3 and 4 in Crime No.47/2007

of Tanur Police Station registered under Sections 452, 323, 324,307,109 r/w

Section 34 of IPC and under Section 27 of the Arms Act. The petitioners are

in custody since 23-03-07. It is submitted that the rest of the accused have

been arrested and released on bail.

2. Heard both sides.

3. It is hereby ordered that the petitioner 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. 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 bail application is allowed.

K.R.UDAYABHANU, JUDGE.


RV


CRA    2