IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 3855 of 2006()
1. CHINNADHURAI, AGED ABOUT 30,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED
... Respondent
For Petitioner :SRI.C.P.UDAYABHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :29/11/2006
O R D E R
R. BASANT, J.
-------------------------------------------------
CRL.M.C.NO. 3855 OF 2006
-------------------------------------------------
Dated this the 29th day of November, 2006
ORDER
Heard the learned counsel for the petitioner and the
learned Public Prosecutor.
2. In the circumstances explained, I am satisfied that an
identical modification as was done in the case of the co-
accused can be made in the case of the petitioner also.
3. In the result:
(a) This Crl.M.C. is allowed in part.
(b) The condition imposed on the petitioner that he shall
report before the Investigating Officer on all Mondays
between 10 a.m. and 11 a.m. is modified and it is now directed
that the petitioner shall report before the Investigating
Officer on the first Monday of all English calender months
between 10 a.m. 10.30 a.m. until further orders.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge