High Court Kerala High Court

Sudheesh vs State Of Kerala Represented By on 24 April, 2007

Kerala High Court
Sudheesh vs State Of Kerala Represented By on 24 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2289 of 2007()


1. SUDHEESH, AGED 23 YEARS, S/O ANANDAN,
                      ...  Petitioner
2. PRADEEP, AGED 37 YEARS, S/O GOPI,

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.C.C.THOMAS

                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.   2289  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 petitioners are the accused Nos. 1 and 2 in Crime No.96/07 of Kilikolloor Police

Station registered under Sections 41(1)(d) and 102 of Cr.P.C and Section 468 r/w

Section 34 of IPC and Section 55(a) of the Abkari Act. The petitioners are in

custody since 11.03.2007.

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.

The bail application is granted.

K.R.UDAYABHANU, JUDGE.


RV


CRA    2