Kerala High Court
Mari @ Olakkada Mari vs The Sub Inspector Of Police on 4 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1962 of 2010()
1. MARI @ OLAKKADA MARI, AGED 45 YEARS,
... Petitioner
2. CHOKKAMMAL, @ CHOKKAMMA,
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.R.SUDHISH
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/06/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C.No.1962 of 2010
--------------------------------------
Dated this the 4th day of June, 2010
ORDER
Heard both sides. The modification of the bail
conditions of the petitioners as per Annexure A2
order dated 17/5/2010 in Criminal M.P.No.1148/2010
in C.M.C.No.552/2010 is sought to be dislodged since
the petitioners are now willing to abide by the
original bail conditions as imposed by the order dated
22/4/2010 in C.M.C.No.552/2010. Accordingly,
Annexure A2 order modifying the bail condition is set
aside. It is clarified that the petitioners will have to
abide by the bail conditions as originally fixed as per
Annexure A1 order.
This Criminal M.C is disposed of as above.
V.RAMKUMAR, JUDGE
skj