IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 77 of 2007()
1. THOMAS @ GOMAS, AGED 41 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.SASTHAMANGALAM S. AJITHKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :18/01/2007
O R D E R
R. BASANT, J.
-------------------------------------------------
CRL.M.C.NO. 77 OF 2007
-------------------------------------------------
Dated this the 18th day of January, 2007
ORDER
The learned counsel for the petitioner prays, the learned
Public Prosecutor does not seriously oppose the said prayer
and I am satisfied that the petitioner, who faces allegations
under Sec.376 of the IPC and who has been enlarged on bail
subject to conditions including the condition that he must
appear before the Investigating Officer once in a fortnight
till the filing of the final report, is entitled to get the said
condition modified.
2. This petition is, accordingly, allowed in part. The
condition is modified. It is directed that the petitioner must
now make himself available for interrogation before the
Investigating Officer between 5 p.m. and 6 p.m. on the first
Sunday of all English calendar months until the charge is filed.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy// P.S. To Judge