IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 277 of 2007()
1. R.RAJENDRA PRASAD,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.A.T.ANILKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :12/02/2007
O R D E R
R. BASANT, J.
-------------------------------------------------
CRL.M.C.NO. 277 OF 2007
-------------------------------------------------
Dated this the 12th day of February, 2007
ORDER
The petitioner, who faces the allegations under the
Prevention of Corruption Act and was enlarged on bail subject
to conditions as per order dated 10/11/06 in B.A.No.6080/06,
has come to this Court for relaxation of the conditions to
enable him to proceed to Coimbatore for the purpose of
treatment – hip replacement surgery.
2. The learned counsel for the petitioner submits that
the facilities for such operation are not available in Kerala and
the petitioner has been referred to the hospital at Coimbatore
to take that treatment.
3. The learned Director General of Prosecutions, who
has himself appeared before this Court, submits that the State
has no objection in the petitioner proceeding to Coimbatore in
connection with the treatment and that during the period of
such treatment, the conditions imposed can be suspended
also.
4. In the light of the stand taken by the State, I am
CRL.M.C.NO. 277 OF 2007 -: 2 :-
satisfied that further directions can be issued relaxing the
conditions.
5. This Crl.M.C. is, in these circumstances, allowed and
the following directions are issued:
(i) The petitioner shall inform the Investigating Officer
sufficiently in advance (at least 3 days notice) of his proceeding
to Coimbatore in connection with the surgery.
(ii) He shall also keep the Investigating Officer informed
every week about the progress of the treatment/surgery.
(iii) After treatment, when he is discharged, he shall return
to his place of residence at Thrissur and shall thereafter
continue to comply with the conditions imposed as per Annexure-
A order.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge