IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 3995 of 2006()
1. ELDO, S/O.OUSEPH, AGED 35 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :13/12/2006
O R D E R
R. BASANT, J.
-------------------------------------------------
CRL.M.C.NO. 3995 OF 2006
-------------------------------------------------
Dated this the 13th day of December, 2006
ORDER
The petitioner, who was released on bail, as per order
dated 20/9/2006, has come before this Court to explain his
inability to appear before the Investigating Officer, as
directed by this Court and for deletion of the condition that he
must appear before the Investigating Officer once in a week
on all Mondays for a period of three months from 25/9/2006.
2. The learned Public Prosecutor reports that there
has been contumacious failure to comply with the condition
from 6/11/2006. The learned counsel for the petitioner points
out that the petitioner was hospitalised and was laid up and
that is why he could not comply with the condition.
3. In the circumstances brought to the notice of this
Court, I am satisfied that there can be a direction that the
omission of the petitioner to appear before the Investigating
Officer from 6/11/2006 to this day can be condoned. The
petitioner shall continue to comply with the condition for the
CRL.M.C.NO. 3995 OF 2006 -: 2 :-
next three weeks starting from 18/12/2006. Thereafter, the
condition shall stand deleted.
4. This Crl.M.C. is allowed to the above extent.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge