Kerala High Court
Kongayi Musthafa vs State Of Kerala Represented By on 23 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM Crl MC No. 2202 of 2007() 1. KONGAYI MUSTHAFA S/O ABDULLA, AGED 36, ... Petitioner Vs 1. STATE OF KERALA REPRESENTED BY ... Respondent For Petitioner :SRI.V.RAJAGOPAL For Respondent :PUBLIC PROSECUTOR The Hon'ble MR. Justice R.BASANT Dated :23/07/2007 O R D E R R.BASANT, J ------------------------------------ Crl.M.C.No.2202 of 2007 ------------------------------------- Dated this the 23rd day of July, 2007 O R D E R
Heard the learned counsel for the petitioner and the learned
Public Prosecutor. The petitioner is bound to comply with the
conditions, which is sought to be relaxed – that he should not enter the
jurisdiction of Taliparamba Police Station till 28.07.07. I do not, in
these circumstances, find any necessity to modify the conditions. I am
not entering any finding on the alleged violation of the conditions by
the petitioner. Option of the prosecution to take action for such
violation, if any, will, of course, remain.
2. This Crl.M.C is, dismissed with the above observations.
(R.BASANT, JUDGE)
rtr/-
2