IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 417 of 2007()
1. MADHU, S/O.KUNJUKRISHNA PANICKER,
... Petitioner
Vs
1. S.I. OF POLICE, VIZHINJAM POLICE
... Respondent
For Petitioner :SRI.SASTHAMANGALAM S. AJITHKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :20/02/2007
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.No.417 of 2007
-------------------------------------
Dated this the 20th day of February, 2007
ORDER
Notice given. Heard.
2. The petitioner was directed by another Bench of this
Court in his anticipatory bail application to surrender before the
Investigating Officer between 12.02.2007 and 14.02.2007. The
petitioner could not do the same on account of reasons explained by
him. He has hence come to this Court for permission of the Court to
extend the time so granted under Annexure-A order.
3. The learned Public Prosecutor has no objections. I am
satisfied that the prayer can be allowed.
4. This Crl.M.C is, accordingly allowed. The petitioner is
granted time till 24.02.2007 to surrender before the Investigating
Officer.
5. Hand over a copy of this order to the learned counsel for
the petitioner today itself.
(R.BASANT, JUDGE)
rtr/-
2