IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3683 of 2010()
1. K.A.RAUF, S/O.K.C.AHAMMED,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.HARISANKAR V. MENON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :16/09/2010
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
Crl.M.C.No.3683 of 2010
--------------------------
ORDER
This petition is filed under Section 482 of
Code of Criminal Procedure to delete Condition No.6
in Annexure-A order granting bail to the
petitioner, the seventh accused, in Crime No.
27/2010, registered for the offences under Sections
420, 468 and 471 read with Section 34 of Indian
Penal Code. Condition No.6 reads:
Petitioner should not involve in any criminal case
while on bail or leave the State of Kerala without
the previous permission of the court.
Petitioner had earlier approached this Court by
filing Crl.M.C.No.1955/2010 to lift Condition No.6.
By Annexure-D order, this Court rejected the prayer
for deletion of condition No.6, holding that the
condition provides that petitioner can leave the
State of Kerala with the previous permission of the
court. I find no necessity to modify the said
CRMC 3683/10 2
condition, as the condition itself enables the
petitioner to leave the State of Kerala with the
permission of the Magistrate. It is also submitted
by the learned counsel that condition No.1 may be
modified. Condition No.1 had already been modified
by this Court vide Annexure-D order. There is no
reason to modify the modified condition. In such
circumstances, petitioner is not entitled to get
any modification of the conditions.
Petition is dismissed.
16th September, 2010 (M.Sasidharan Nambiar, Judge)
tkv