High Court Kerala High Court

Jalal Raj vs State Of Kerala on 18 May, 2007

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

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2980 of 2007()


1. JALAL RAJ, S/O.CHRISTUDAS, AGED 31,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.VINOD J.DEV

                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.2980 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 petitioner is the accused in Crime

No.66/07 of Parassala Police Station registered under Section 498

(A) IPC.

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

petitioner is to be granted the order sought for.

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

petitioner in connection with the above crime, he shall be released

on bail by the officer concerned on 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

petitioner shall appear before proper court and seek bail within a

period of thirty days. He shall make available for interrogation by

the police officer. He shall not in any manner interfere with the

investigation.

The application is allowed as above.

K.R.UDAYABHANU

JUDGE

csl