IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 4012 of 2006()
1. MUJEEB RAHMAN @ MON, S/O. T.K.MOIDEEN,
... Petitioner
2. MANOJ BABU, S/O. T.K.MOIDEEN,
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :18/12/2006
O R D E R
R. BASANT, J.
-------------------------------------------------
CRL.M.C.NOs.4012, 4013
& 4014 OF 2006
-------------------------------------------------
Dated this the 18th day of December, 2006
ORDER
The petitioners face allegations under Sec.302 read with
Sec.34 of the IPC. The petitioners were granted bail by this
Court as per the order dated 20/10/2006. When the bail was
granted subject to conditions, inter alia, it was directed that
the petitioners should not enter the Sessions Division of
Manjeri for a period of three months and that thereafter they
must report for interrogation on the first working day of every
month. The learned counsel for the petitioners submits that
the conditions are unnecessary now and may not be insisted.
The petitioners are put to great difficulties and inconvenience
on account of the said conditions, submits the learned counsel
for the petitioners.
2. The learned Public Prosecutor submits that the
investigation is not complete and that permitting the
petitioners to be at the scene of the crime would adversely
affect the investigation as also the law and order situation.
CRL.M.C.NOs.4012, 4013
& 4014 OF 2006 -: 2 :-
3. Having considered all the relevant inputs, I find no
reason to delete or relax the condition that the petitioners should
not enter the Sessions Division of Manjeri for a period of three
months from 20/10/2006.
4. These Crl.M.C. are, in these circumstances, dismissed.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge