High Court Kerala High Court

State Of Kerala vs P.S.Mohanan on 7 April, 2009

Kerala High Court
State Of Kerala vs P.S.Mohanan on 7 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2879 of 2007()


1. STATE OF KERALA, REPRESENTED BY THE
                      ...  Petitioner

                        Vs



1. P.S.MOHANAN, PUNNAPURATH HOUSE,
                       ...       Respondent

2. M.K.RAJAN, MOOLATHINKATTIL HOUSE,

3. UNNIKRISHNAN, KOOTILINGAL HOUSE,

4. SYAMSUNDER, KODAPPALITHODU HOUSE,

5. K.G.REJI, KUPPAKATTIL HOUSE, NEMENI PO,

6. NAZEER P.P, PUTHIYAPARAPARACKKAL HOUSE,

                For Petitioner  :PUBLIC PROSECUTOR

                For Respondent  :SRI.JOHN K.GEORGE

The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :07/04/2009

 O R D E R
                        M.C.HARI RANI, J.
        -----------------------------------------------------
                 CRL.M.C.No.2879 OF 2007
      -----------------------------------------------------
      DATED THIS THE 7th DAY OF APRIL, 2009

                              O R D E R

The petitioner herein is the State of Kerala and this petition

is filed for cancellation of the bail granted in favour of

respondents 1 to 6 under Section 439(2) of Cr.P.C. Respondents

1 to 6 were granted anticipatory bail by this Court as per order

dated 27.7.2007 in B.A.No.4549/07 with some conditions. The

present petition is filed to cancel the same for the reason that the

respondents have violated the directions of this Court while

granting bail in their favour. Copy of the order is produced as

Annexure A1.

2. It is submitted by the learned Public Prosecutor that

investigation of Crime No.344/06 of CBCID, Kozhikode is already

completed and final report is filed on 26.3.2009 before the

Judicial First Class Magistrate’s Court-I, Sulthan Bathery.

Therefore, this petition is closed.

M.C.HARI RANI, JUDGE.

dsn