High Court Kerala High Court

M.K.Usha Devi vs State – The Detective Inspector on 20 August, 2009

Kerala High Court
M.K.Usha Devi vs State – The Detective Inspector on 20 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2649 of 2009()


1. M.K.USHA DEVI, D/O.LATE KRISHNA PILLAI,
                      ...  Petitioner

                        Vs



1. STATE - THE DETECTIVE INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/08/2009

 O R D E R
                 M. SASIDHARAN NAMBIAR, J.
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Crl.M.C. No.2649 OF 2009
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 20th day of August, 2009

                               O R D E R

Petitioner is the accused in Crime No.110/2008 of

Santhanpara Police Station, now being investigated by

C.B.C.I.D., Kottayam as Crime No. 181/2008 for the offences

under Sections 468, 471 and 420 of Indian Penal Code. As per

Annexure I Order, bail was granted on conditions. Condition

No.2 was appearance of the petitioner before the investigating

Officer on every Sundays and Thursdays till final report is filed.

This petition is filed to modify the said condition, contending

that the petitioner is finding it difficult to comply with the

condition as she is working as a Village Officer in Wayanad

District.

2. Learned counsel appearing for the petitioner and

learned Public Prosecutor were heard. Considering the

difficulty expressed by the petitioner, who is working in

Wayanad District, condition No.2 of Annexure I Order is

modified by directing the petitioner to appear before the

Crl.M.C. No.2649 OF 2009 .

: 2 :

Investigating Officer on second Saturdays of every month, till

final report is submitted and in addition, as and when required

by the investigating officer for the purpose of investigation.

( M. SASIDHARAN NAMBIAR, JUDGE)

jma