IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 385 of 2010()
1. JAFFFAR @ BABU, S/O.ALI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED
... Respondent
For Petitioner :SRI.C.M.MOHAMMED IQUABAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/05/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C..No.385 of 2010
= = = = = = = = = = = = = =
Dated this the 19th day of May, 2010
ORDER
Petitioner, who is the 1st accused in Crime No.27 of 2010 of
Tirur Police Station for offences punishable under Sections
353,392 and 225B read with 34 IPC seeks to modify the 5th
condition in Annexure 2 bail order dated 18.1.2010 in
Crl.M.C.No.49 of 2010 passed by the Sessions Court, Manjeri
directing the petitioner to surrender his passport before the
J.F.C.M, Tirur. According to the petitioner the continued
retention of his passport will entail the petitioner losing his job
abroad. The petitioner ought to have approached the Sessions
Court first for the modification or lifting of the said bail
condition.
Hence without making any observation on the merits of the
case, this petition is dismissed leaving the petitioner to approach
the Sessions Court for appropriate reliefs.
Dated this the 19th day of May, 2010.
V. RAMKUMAR, JUDGE
sj