High Court Kerala High Court

Mohammed Nowfal vs Sub Inspector Of Police on 27 April, 2010

Kerala High Court
Mohammed Nowfal vs Sub Inspector Of Police on 27 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1406 of 2010()


1. MOHAMMED NOWFAL, AGED 38,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.T.M.CHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :27/04/2010

 O R D E R
                M.L.JOSEPH FRANCIS, J.
                ---------------------------------------------
                   Crl. M.C. No. 1406 of 2010
                ----------------------------------------------
            Dated this the 27th day of April, 2010

                               O R D E R

Heard the learned counsel for the petitioner and the

learned Public Prosecutor.

Condition No.IV in Annexure-I order that he shall not

leave the country without prior permission of JFCM II,

Kottarakkara is lifted.

M.L.JOSEPH FRANCIS,
JUDGE.

rkc