IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2020 of 2007()
1. ABDUL NASAR,S/O.KUNHAVAN,
... Petitioner
Vs
1. STATE OF KERALA THROUGH THE
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :26/06/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 2020 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of June, 2007
O R D E R
The learned counsel for the petitioner prays, the learned Public
Prosecutor does not oppose the said prayer and I am satisfied that the
condition imposed on the petitioner, who faces allegations, inter alia,
under Sections 326 and 307 I.P.C. when he was released on bail as per
order dt.9.4.2007 that he must report before the Investigating Officer on all
Wednesdays between 9 a.m. and 11 a.m., can now be modified.
2. This Crl.M.C. is hence allowed in part. The petitioner need
hereafter appear before the Investigating Officer on the first Wednesday of
all English Calender months until the final report is filed.
(R. BASANT)
Judge
tm