IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2437 of 2007()
1. BASHEER N.K., AGED 37 YEARS, S/O. KOYA,
... Petitioner
Vs
1. STATE OF KERALA, THROUGH THE
... Respondent
For Petitioner :SRI.SAKIR.K.H.
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :30/07/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 2437 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of July, 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 under the
provisions of the Explosive Substances Act, when he was released on bail
as per order dt. 9.5.2006 that he must appear before the Investigating
Officer on all alternate Tuesdays between 10 a.m. and 11 a.m. till the final
report is filed, can now be deleted with the rider that the petitioner shall
appear before the Investigating Officer as and when directed by the
Investigating Officer in writing to do so.
2. This Crl.M.C. is hence allowed as above.
(R. BASANT)
Judge
tm