High Court Kerala High Court

K.A.Madhu vs The State Of Kerala on 6 December, 2010

Kerala High Court
K.A.Madhu vs The State Of Kerala on 6 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4757 of 2010()


1. K.A.MADHU, AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SMT.T.V.NEEMA

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :06/12/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
           CRL.M.C.NO.4757 OF 2010
           ---------------------------------------------
            Dated 6th          December, 2010


                          O R D E R

Petitioner, the third accused in

Crime No.181/2007 of Feroke Police Station

registered for the offences under Section 6

read with Section 4 of Cinematographic Act

and Section 7(1)(a) of Indecent

Representation of Women (Prohibition) Act,

1988 was granted anticipatory bail under

Annexure-A order on conditions. Second

condition was that he shall appear before

the Station House Officer, Feroke on all

Mondays and Saturdays between 9 a.m and 10

a.m. Fourth condition was that he shall not

leave Kozhikode District without the

permission of the Court. Fifth condition

was to surrender his passport. Petitioner

Crmc 4757/10
2

filed Crl.M.P.2989/2010 seeking to lift

condition No.5 contending that he obtained

construction work at Singapore and to enable

him to travel to Singapore, passport is

necessary. He also filed Crl.M.P.3174/2010 to

delete other conditions. By Annexure-C order,

learned Magistrate modified the second

condition by altering the condition to appear

before the investigating officer only on all

alternate Sundays till completion of the trial.

By Annexure-D order prayer to delete condition

No.5 was rejected. Petition is filed under

Section 482 of Code of Criminal Procedure to

quash Annexures-B and C orders and delete the

conditions.

2. Learned counsel appearing for the

petitioner and learned Public Prosecutor were

heard.

Crmc 4757/10
3

3. The crime was registered in 2007. By

Annexure-A order dated 16/2/2008 learned

Sessions Judge directed the petitioner to

appear before the investigating officer and

also directed not to leave Kozhikode district

without permission of the Court. As the

petitioner has complied with the condition, I

do not find it necessary to continue the same

hereafter. Only a direction that the petitioner

shall appear before the investigating officer

as and when required will be sufficient.

Petitioner did not produce any material in

support of the claim that he got visa to travel

to Singapore as alleged. In such circumstances,

if the petitioner files an application before

the Magistrate and produces necessary documents

in support of the claim that he has to go to

Singapore, learned Magistrate shall permit

Crmc 4757/10
4

him, imposing sufficient conditions.

Petition is allowed in part. Condition

Nos.2 and 4 in Annexure-A order is deleted

providing that hereafter the petitioner need

appear before the investigating officer only as

and when required. Learned Magistrate is

directed to consider the application for

releasing the passport, if petitioner files an

application and produces necessary documents

warranting his travel to a foreign country. If

permission is to be granted, Magistrate shall

impose necessary conditions.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.