IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 138 of 2007()
1. P.K.SURESH, AGED 35, S/O.
... Petitioner
2. RAMACHANDRAN NAIR, AGED 44,
3. JAYAKRISHNAN, AGED 25,
4. JIJU, AGED 22,
5. MOHANAN NAIR, AGED 51,
6. SREEKANTHAN, AGED 24,
7. PRASANTH, AGED 25,
Vs
1. STATE OF KERALA, REPRESENTED
... Respondent
For Petitioner :SRI.SASTHAMANGALAM S. AJITHKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :24/01/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 138 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 24th day of January, 2007
O R D E R
The learned counsel for the petitioners prays, the learned Public
Prosecutor does not oppose the said prayer and I am satisfied that the
condition imposed on the petitioners, (who face allegations under Section
308 I.P.C.) when they were released on bail as per order dt. 4.12.2006 that
they must report before the Investigating Officer on all Wednesdays
between 9 a.m. and 11 a.m., can now be modified. It is too early to delete
them altogether at this stage.
2. This Crl.M.C. is allowed in part. It is directed that the petitioners
need appear before the Investigating Officer hereafter between 9 a.m. and
10 a.m. on the first and third Wednesdays of all English Calender Months
until further orders.
(R. BASANT)
Judge
tm