High Court Kerala High Court

K.A.Rauf vs State Of Kerala on 16 September, 2010

Kerala High Court
K.A.Rauf vs State Of Kerala on 16 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3683 of 2010()


1. K.A.RAUF, S/O.K.C.AHAMMED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.HARISANKAR V. MENON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/09/2010

 O R D E R
               M.Sasidharan Nambiar, J.
              --------------------------
                Crl.M.C.No.3683 of 2010
              --------------------------

                             ORDER

This petition is filed under Section 482 of

Code of Criminal Procedure to delete Condition No.6

in Annexure-A order granting bail to the

petitioner, the seventh accused, in Crime No.

27/2010, registered for the offences under Sections

420, 468 and 471 read with Section 34 of Indian

Penal Code. Condition No.6 reads:

Petitioner should not involve in any criminal case
while on bail or leave the State of Kerala without
the previous permission of the court.

Petitioner had earlier approached this Court by

filing Crl.M.C.No.1955/2010 to lift Condition No.6.

By Annexure-D order, this Court rejected the prayer

for deletion of condition No.6, holding that the

condition provides that petitioner can leave the

State of Kerala with the previous permission of the

court. I find no necessity to modify the said

CRMC 3683/10 2

condition, as the condition itself enables the

petitioner to leave the State of Kerala with the

permission of the Magistrate. It is also submitted

by the learned counsel that condition No.1 may be

modified. Condition No.1 had already been modified

by this Court vide Annexure-D order. There is no

reason to modify the modified condition. In such

circumstances, petitioner is not entitled to get

any modification of the conditions.

Petition is dismissed.

16th September, 2010 (M.Sasidharan Nambiar, Judge)
tkv