IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2019 of 2007()
1. ANVAR,S/O.BEERAYEEN KUTTY,
... Petitioner
2. SHIHAB,S/O.ABOOBACKER,AGED 24 YEARS
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. 2019 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of June, 2007
O R D E R
The learned counsel for the petitioners prays, the learned Public
Prosecutor does not oppose the said prayer and I am satisfied that the
condition imposed on the petitioners, who face allegations, inter alia,
under Section 307 I.P.C. when they were released on bail as per order
dt.24.4.2007 that they must report before the Investigating Officer on all
Fridays at 10 a.m., can now be modified. I am satisfied that there is merit
in the contention of the learned Prosecutor that it is too early to delete the
conditions altogether.
2. This Crl.M.C. is hence allowed in part. The petitioners need
hereafter appear before the Investigating Officer on the first Friday of all
English Calender months until the final report is filed.
(R. BASANT)
Judge
tm