IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 172 of 2011()
1. ABDUL ZACHARIYA, S/O.ABDUL KHADER,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY SUB INSPECTOR
... Respondent
For Petitioner :SRI.A.MOHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :19/01/2011
O R D E R
THOMAS P.JOSEPH, J
* * * * * * * * * * * * *
Crl.M.C.No.172 of 2011
----------------------------------------
Dated this the 19th day of January 2011
O R D E R
This petition is filed by the accused in crime No.420 of
2010 of Enathu police station for offence punishable under
Section 420 I.P.C. He was arrested on October 22, 2010 and
released on bail on November 8, 2010 as per order of learned
Judicial First Class Magistrate Court, Adoor. While granting
bail, learned Magistrate imposed a condition that petitioner shall
surrender his passport. The prayer in this petition is to direct
learned Magistrate to release the passport to the petitioner.
Learned counsel for the petitioner submits that investigation of
the case is over and charge sheet has already been submitted.
2. If that be so, petitioner has to move the trial court. I
make it clear that it will be open to the petitioner to move the
learned Magistrate for appropriate relief such as lifting or
modifying the condition or, release of passport, if circumstances
warranted.
Crl.M.C.No.172 of 2011 2
3. Without prejudice to that right of the petitioner, this
petition is closed.
(THOMAS P.JOSEPH, JUDGE)
jsr
// True Copy// PA to Judge
Crl.M.C.No.172 of 2011 3
Crl.M.C.No.172 of 2011 4
THOMAS.P.JOSEPH,J.
Crl.M.C.No. of 200
ORDER
19/01/2011