IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1116 of 2007()
1. HAMSA, AGED 35 YEARS, S/O.ABOOBACKER,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE STATE OF KERALA, REPRESENTED
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :11/04/2007
O R D E R
R. BASANT, J.
-------------------------------------------------
CRL.M.C.NO. 1116 OF 2007
-------------------------------------------------
Dated this the 11th day of April, 2007
ORDER
The learned counsel for the petitioner prays, the learned
Public Prosecutor does not seriously oppose the said prayer
and I am satisfied that the condition imposed on the petitioner
who face allegations under Secs.498A of the IPC and who was
released on bail as per the order dated 15/3/07 by the learned
Sessions Judge that he must appear before the Investigating
Officer on all Mondays and Thursdays between 10 a.m. and 1
p.m., can now be modified. I agree with the learned Public
Prosecutor that it is too early to delete the conditions
altogether.
2. In the result, this Crl.M.C. is allowed. The said
condition is modified. It is directed that the petitioner shall
appear before the Investigating Officer as and when directed
by the Investigating Officer in writing to do so. The
CRL.M.C.NO. 1116 OF 2007 -: 2 :-
petitioner wants to leave for his place of employment abroad.
He shall appear before the Investigating Officer if notice of 45
days is given to the petitioner. Such notice can be issued to any
person specified by the petitioner. Such specification shall be
made within 7 days from this date.
3. The learned counsel for the petitioner, after taking
instructions, submits that no maintenance claim is pending or
ordered by any court against the petitioner.
5. Hand over a copy of this order to the learned counsel for
the petitioner.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge