High Court Kerala High Court

Arul Dhana Raj vs State Of Kerala on 18 May, 2007

Kerala High Court
Arul Dhana Raj vs State Of Kerala on 18 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3017 of 2007()


1. ARUL DHANA RAJ, AGED 26 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTEDN BY THE
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                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.3017 OF 2007

                               ---------------------------------------------

                            Dated this the 18th day of May, 2007


                                               ORDER

This is a petition filed under Section 439 of the Code of

Criminal Procedure. The petitioner is the accused in Crime

No.181/2006 of Walayar Police Station registered under Section

55(a) of the Abkari Act. He is in custody since 22.4.2007.

2. Heard both sides.

3. It is hereby ordered that the petitioner shall be

released on bail on executing a 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 application is allowed as above.

K.R.UDAYABHANU

JUDGE

csl