Kerala High Court
Vinod Issac vs State Of Kerala Represented By The on 18 May, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1626 of 2007()
1. VINOD ISSAC, VELIYIL VEETTIL,
... Petitioner
2. K.A.ISSAC OF -DO-.
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :18/05/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
Crl.M.C.No.1626 of 2007
---------------------------------------------
Dated this the 18th day of May, 2007
O R D E R
The petitioners are the accused Nos.1 and 2 in crime
No.10/2007 of Vallikunnam Police Station. The offences alleged
are under Sections 326, 323 and 294(b) read with Section 34 of
IPC. This petition is filed to lift the condition No. (a) imposed in
Annexure I order in B.A.No.530 of 2007.
2. Heard both sides.
3. In the circumstances, the conditions No. (a) imposed
on the petitioners in B.A.No.530/2007 is lifted.
The Crl.M.C. is allowed.
K.R.UDAYABHANU,
JUDGE
csl