High Court Kerala High Court

Guru Suman @ Suman vs State Of Kerala on 18 May, 2007

Kerala High Court
Guru Suman @ Suman vs State Of Kerala on 18 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2907 of 2007()


1. GURU SUMAN @ SUMAN,
                      ...  Petitioner
2. GURUKUMAR @ GURU,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.G.PRIYADARSAN THAMPI

                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.2907 OF 2007

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

                   Dated this the 18th day of May 2007




                                       ORDER

This is an application filed under Section 438 of the Code of

Criminal Procedure. The petitioners are the accused in Crime

No.146/2007 of Alappuzha North Police Station registered under

Sections 452, 294(b), 427 read with Section 34 IPC.

2. On hearing both sides, I am of the view that the

petitioners are to be granted the order sought for.

3. It is hereby directed that in the event of arrest of the

petitioners in connection with the above crime, they shall be

released on bail by the officer concerned on each of them

executing a bond for Rs.25,000/- with two solvent sureties each for

the like amount to the satisfaction of the above officer. It is further

stipulated that the petitioners shall appear before proper court and

seek bail within a period of thirty days. They shall make available

for interrogation by the investigating officer. They shall not in any

manner interfere with the investigation.

The application is allowed as above.

K.R.UDAYABHANU

JUDGE

csl