IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1623 of 2007()
1. VIJAYAN, AGED 27 YEARS,
... Petitioner
2. VIPEESH, S/O.VASU, AGED 27 YEARS,
3. SAJEESH, S/O.CHANDRAN, AGED 29 YEARS,
4. SURESH, S/O.DAMODARAN, AGED 28 YEARS,
5. UNNIKRISHNAN, S/O.PARANGODAN, AGED 32,
6. HARIDASAN, S/O.APPU, AGED 35 YEARS,
7. SUDHEESH, S/O.DIVAKARA PANICKER,
8. K.MADHAVAN, S/O.GOVINDAN NAIR,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :18/05/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
Crl.M.C.No.1623 of 2007
---------------------------------------------
Dated this the 18th day of May, 2007
O R D E R
The petitioners are the accused in crime No.110/2007 of
Parappanagadi Police Station. The offence alleged are under
Section 153 A of IPC. This petition is filed to lift the conditions
Nos. (1) & (2) imposed in Annexure I order in B.A.No.1941 of
2007.
2. Heard both sides.
3. In the circumstances, the conditions Nos. (1) & (2)
imposed on the petitioners in B.A.No.1941/2007 is lifted.
The Crl.M.C. is allowed.
K.R.UDAYABHANU,
JUDGE
csl