IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1911 of 2007()
1. MANIKUTTAN, S/O.CHAVARO, OLATTUPURATHU
... Petitioner
2. SHERLINKER ROOKFELLER, S/O.KOCHUNNY,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.S.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :20/06/2007
O R D E R
R.BASANT, J
= = = = = = = = = = = = =
Crl.M.C.Nos.1911 of 2007 &
1916 Of 2007
= = = = = = = = = = = = = =
Dated this the 20th day of June, 2007
ORDER
Petitioners have been granted bail under Section 302 IPC subject
to conditions. Inter alia, the condition is imposed that the petitioners
should not enter the jurisdiction of Njarakkal Police Station. That
condition was imposed as per orders dated 30.11.06 and 18.1.07.
Twice attempts were made to modify the said condition and this Court
had turned down the said prayers.
2. Learned counsel for the petitioners submits that the condition
had remained in force for a long period of time and in these
circumstances, the said condition may now be deleted. The learned
Public Prosecutor opposes the application on the ground that peace
and harmony have not returned to the locality and the law and order
situation still continues to be tense and grave.
3. Learned Public Prosecutor submits that in these circumstances
the condition may be permitted to remain in force for some further
period of time.
4. I have considered all the relevant inputs and I am satisfied that
the condition can now be deleted with effect from a future date. All
Crl.M.C.Nos.1911
& 1916/07
2
other conditions shall remain in force.
5. In the result these petitions are allowed and the condition that
the petitioners should not enter the limits of Njarakkal Police Station
shall continue to remain in force only till 31.07.07. All other conditions
shall remain in force until further orders.
(R.BASANT, JUDGE)
sj