High Court Kerala High Court

Mr. Shynu Kumar.P.K. vs The Sub Inspector Of Police on 30 March, 2010

Kerala High Court
Mr. Shynu Kumar.P.K. vs The Sub Inspector Of Police on 30 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1062 of 2010()


1. MR. SHYNU KUMAR.P.K., AGED 34 YEARS,
                      ...  Petitioner
2. MR. ANIL RAJ.M.K., AGED 31 YEARS,

                        Vs



1. THE SUB INSPECTOR OF POLICE
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.P.A.MOHAMMED SHAH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :30/03/2010

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                    Crl.M.C.No.1062 of 2010
                  ---------------------------------------------
             Dated this the 30th day of March, 2010


                               O R D E R

This Crl.M.C. is filed by the petitioners praying to lift

condition No.(a) in the order dated 27th May, 2009 in Bail

Application No.2474 of 2009.

2. The petitioners filed Bail Application No.2474 of 2009

for anticipatory bail in Crime No.100 of 2009 of Kadavanthra

Police Station. That Bail Application was disposed of by the

order dated 27th May, 2009. Anticipatory bail was granted on

certain conditions. Condition No.(a) reads as follows:

“The petitioners shall report before the

investigating officer between 9 A.M. and 11

A.M. on all Mondays, till the final report is filed

or until further orders”

3. It is stated that the petitioners have complied with the

conditions. It is also stated that they appeared before the Chief

Judicial Magistrate’s Court, Ernakulam on 29.10.2009 and they

were granted regular bail.

4. In the facts and circumstances of the case, I do not

Crl.M.C.No.1062/2010 2

think it is necessary for the petitioners to comply with condition

No.(a) in the order dated 27th May, 2009. Accordingly, condition

No.(a) is lifted.

The Crl.M.C. is allowed as above.

K.T.SANKARAN,
JUDGE
csl