IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3536 of 2010()
1. M.MUHAMMED @ KOCHAPPA,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY
... Respondent
For Petitioner :SRI.M.REVIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/08/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------
Crl.M.C.No.3536 of 2010
----------------------------------------
Dated this the 20th day of August, 2010
ORDER
The petitioner who was the accused in S.C.No.324/2005
on the file of the Additional Sessions Court, Fast Track-II,
Palakkad for offences punishable under Sections 511 of 376
I.P.C. and now pending in appeal before this Court in
Crl.Appeal No.1884/2009, seeks permission to go abroad in
connection with ‘Haj’ for a period of four months starting from
October, 2010 and also prays for relaxation of the bail
conditions imposed as per order in Crl.M.A.No.8810 of 2009 in
the above case.
2. Heard both sides. The petitioner is permitted to go
abroad for a period of four months from October, 2010 for the
purpose mentioned above. The permission is accorded in
terms of Ashok Kumar Vs. State of Kerala 2009(2)KLT
712.
This Criminal M.C. is disposed of accordingly.
V.RAMKUMAR, JUDGE
skj