IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1062 of 2010()
1. MR. SHYNU KUMAR.P.K., AGED 34 YEARS,
... Petitioner
2. MR. ANIL RAJ.M.K., AGED 31 YEARS,
Vs
1. THE SUB INSPECTOR OF POLICE
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.P.A.MOHAMMED SHAH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :30/03/2010
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
Crl.M.C.No.1062 of 2010
---------------------------------------------
Dated this the 30th day of March, 2010
O R D E R
This Crl.M.C. is filed by the petitioners praying to lift
condition No.(a) in the order dated 27th May, 2009 in Bail
Application No.2474 of 2009.
2. The petitioners filed Bail Application No.2474 of 2009
for anticipatory bail in Crime No.100 of 2009 of Kadavanthra
Police Station. That Bail Application was disposed of by the
order dated 27th May, 2009. Anticipatory bail was granted on
certain conditions. Condition No.(a) reads as follows:
“The petitioners shall report before the
investigating officer between 9 A.M. and 11
A.M. on all Mondays, till the final report is filed
or until further orders”
3. It is stated that the petitioners have complied with the
conditions. It is also stated that they appeared before the Chief
Judicial Magistrate’s Court, Ernakulam on 29.10.2009 and they
were granted regular bail.
4. In the facts and circumstances of the case, I do not
Crl.M.C.No.1062/2010 2
think it is necessary for the petitioners to comply with condition
No.(a) in the order dated 27th May, 2009. Accordingly, condition
No.(a) is lifted.
The Crl.M.C. is allowed as above.
K.T.SANKARAN,
JUDGE
csl