High Court Kerala High Court

Eldo vs State Of Kerala on 13 December, 2006

Kerala High Court
Eldo vs State Of Kerala on 13 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3995 of 2006()


1. ELDO, S/O.OUSEPH, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/12/2006

 O R D E R


                              R. BASANT, J.

              -------------------------------------------------

                      CRL.M.C.NO. 3995 OF  2006

              -------------------------------------------------

           Dated this the 13th day of December, 2006


                                   ORDER

The petitioner, who was released on bail, as per order

dated 20/9/2006, has come before this Court to explain his

inability to appear before the Investigating Officer, as

directed by this Court and for deletion of the condition that he

must appear before the Investigating Officer once in a week

on all Mondays for a period of three months from 25/9/2006.

2. The learned Public Prosecutor reports that there

has been contumacious failure to comply with the condition

from 6/11/2006. The learned counsel for the petitioner points

out that the petitioner was hospitalised and was laid up and

that is why he could not comply with the condition.

3. In the circumstances brought to the notice of this

Court, I am satisfied that there can be a direction that the

omission of the petitioner to appear before the Investigating

Officer from 6/11/2006 to this day can be condoned. The

petitioner shall continue to comply with the condition for the

CRL.M.C.NO. 3995 OF 2006 -: 2 :-

next three weeks starting from 18/12/2006. Thereafter, the

condition shall stand deleted.

4. This Crl.M.C. is allowed to the above extent.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge