Kerala High Court
Mohammed Nowfal vs Sub Inspector Of Police on 27 April, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1406 of 2010()
1. MOHAMMED NOWFAL, AGED 38,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.T.M.CHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :27/04/2010
O R D E R
M.L.JOSEPH FRANCIS, J.
---------------------------------------------
Crl. M.C. No. 1406 of 2010
----------------------------------------------
Dated this the 27th day of April, 2010
O R D E R
Heard the learned counsel for the petitioner and the
learned Public Prosecutor.
Condition No.IV in Annexure-I order that he shall not
leave the country without prior permission of JFCM II,
Kottarakkara is lifted.
M.L.JOSEPH FRANCIS,
JUDGE.
rkc