IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2649 of 2009()
1. M.K.USHA DEVI, D/O.LATE KRISHNA PILLAI,
... Petitioner
Vs
1. STATE - THE DETECTIVE INSPECTOR
... Respondent
For Petitioner :SRI.GRASHIOUS KURIAKOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :20/08/2009
O R D E R
M. SASIDHARAN NAMBIAR, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Crl.M.C. No.2649 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of August, 2009
O R D E R
Petitioner is the accused in Crime No.110/2008 of
Santhanpara Police Station, now being investigated by
C.B.C.I.D., Kottayam as Crime No. 181/2008 for the offences
under Sections 468, 471 and 420 of Indian Penal Code. As per
Annexure I Order, bail was granted on conditions. Condition
No.2 was appearance of the petitioner before the investigating
Officer on every Sundays and Thursdays till final report is filed.
This petition is filed to modify the said condition, contending
that the petitioner is finding it difficult to comply with the
condition as she is working as a Village Officer in Wayanad
District.
2. Learned counsel appearing for the petitioner and
learned Public Prosecutor were heard. Considering the
difficulty expressed by the petitioner, who is working in
Wayanad District, condition No.2 of Annexure I Order is
modified by directing the petitioner to appear before the
Crl.M.C. No.2649 OF 2009 .
: 2 :
Investigating Officer on second Saturdays of every month, till
final report is submitted and in addition, as and when required
by the investigating officer for the purpose of investigation.
( M. SASIDHARAN NAMBIAR, JUDGE)
jma