IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2931 of 2007()
1. C.K.SUHAIB, S/O.HASHIM, AGED 18 YEARS,
... Petitioner
2. ABDUL KHADER @ PONNICHI KHADER,
3. KODUVAN PEEDIKAYIL ANWAR,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.K.ABDUL JAWAD
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.2931 OF 2007
-----------------------------------------------
Dated this the 18th day of May 2007
ORDER
The petitioners are accused 5 to 7 in Crime No.191/2007 of
Payyannoor Police Station registered under Sections143, 147,
148, 452, 324, 307, 342, 323 r/w 149 IPC. They are in custody
since 07.05.2007.
2. Heard both sides.
3. It is hereby ordered that the petitioners shall be released
on bail on executing a 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 application is allowed.
K.R.UDAYABHANU
JUDGE
rtr/