IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4267 of 2010()
1. SHINE, AGED 37 YEARS, S/O.VIJAYAN,
... Petitioner
Vs
1. THE DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
For Petitioner :SRI.T.MADHU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :25/11/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No. 4267 OF 2010
===========================
Dated this the 25th day of November,2010
ORDER
By Annexure 2 order, learned Sessions
Judge,Kottayam modified condition No.3 of
Annexure 1 order providing that petitioner need
appear before the Investigating Officer only on
every Sunday between 10 a.m and 2 p.m. By
Annexure 3 order, this court found that no
further relaxation is called on that condition
for the time being. That order was passed on
27.7.2010. Petition is filed under section 482
of Code of Criminal Procedure to modify the
said condition contending that he has been
complying with the condition on all these days.
2. Learned counsel appearing for the
petitioner and learned Public Prosecutor were
heard.
3. Learned Public Prosecutor submitted
Crl.M.C.4267/2010 2
that investigation is almost over. In such
circumstances, Annexure 1 order as modified by
Annexure 2 order is further modified providing that
petitioner need appear before the investigating
officer only on the first Sunday of every month
till final report is submitted.
Petition is disposed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006