Kerala High Court
Benjamin John vs The Circle Inspector Of Police on 1 January, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 4054 of 2006()
1. BENJAMIN JOHN, S/O.YOHANNAN,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.ABRAHAM MATHEW (VETTOOR)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :01/01/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 4054 of 2006
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 1st day of January, 2007
O R D E R
The learned counsel for the petitioner prays, the learned Public
Prosecutor does not oppose the said prayer and I am satisfied that the
condition imposed on the petitioner when he was granted anticipatory bail
as per order dt. 5.6.2006, that he must appear before the Investigating
Officer on all Mondays and Fridays till the final report is filed, can now be
modified and the petitioner can be directed to appear before the
Investigating Officer on the first Monday of all English Calender months
until the charge sheet is filed.
2. This Crl.M.C. is allowed in part to the above extent.
(R. BASANT)
Judge
tm