Kerala High Court
K.K.Preman vs The State Of Kerala on 28 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2069 of 2007()
1. K.K.PREMAN, AGED 44/07, S/O.KRISHNAN,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE STATION HOUSE OFFICER, HARBOUR
For Petitioner :SRI.P.RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :28/06/2007
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.No.2069 of 2007
-------------------------------------
Dated this the 28th day of June, 2007
O R D E R
The learned counsel for the petitioner prays, the learned Public
Prosecutor does not raise any objections and I am satisfied that the
condition imposed on the petitioner who faces allegations, inter alia,
under Sections 26 and 29 of the Arms Act, when he was released on
bail as per order dated 26.02.2007 that he must appear before the
Investigating Officer on all Wednesdays can now be deleted. All other
conditions shall continue to remain in force.
2. This Crl.M.C is, in these circumstances, allowed to the
above extent.
(R.BASANT, JUDGE)
rtr/-
2