Kerala High Court
Maniyan @ Adu Maniyan vs State Of Kerala Represented By on 25 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1092 of 2008()
1. MANIYAN @ ADU MANIYAN, S/O.NESAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/03/2008
O R D E R
V. RAMKUMAR , J.
==========================
CRL.M.C. No.1092 of 2008
==========================
Dated this the 25th day of March, 2008.
O R D E R
Heard both sides.
The condition imposed in the order dated 14.02.2008 in
C.M.P. No. 1018 of 2008 on the file of the Judicial First Class
Magistrate, Kattakada directing that the sureties shall deposit
documents of title before court until further orders is modified
obliging them to produce the documents of title for perusal and
return after substituting the same with photostat copies.
This Crl.M.C is disposed of as above.
V. RAMKUMAR, JUDGE.
rv