High Court Kerala High Court

Rafi vs State Of Kerala on 24 April, 2007

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

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2445 of 2007()


1. RAFI, S/O. LONAPPAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.B.PREMOD

                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.  2445  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 petitioner is the second accused in Crime No.64/2007 of

Varappuzha Police Station registered under Sections 402, 201 of IPC and

Section 20, 27 of the Arms Act. He is in custody since 25.03.2007.

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.

K.R.UDAYABHANU, JUDGE.


RV


CRA    2