High Court Kerala High Court

Muhammed Sha @ Sha vs State Of Kerala Represented By on 26 May, 2008

Kerala High Court
Muhammed Sha @ Sha vs State Of Kerala Represented By on 26 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1972 of 2008()


1. MUHAMMED SHA @ SHA, S/O.SALIM KUNJU
                      ...  Petitioner
2. AMEER SHA, S/O.SHAH HAMEED

                        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 :26/05/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                    Crl.M.C.No.1972 of 2008
                    ----------------------------------------
              Dated this the 26th day of May 2008

                               O R D E R

The petitioners are common accused in three crimes. Of

course there are other accused also in those crimes. Petitioners

were granted bail in these three crimes as per Annexures I, II

and V orders. It is now pointed out that if the petitioners were to

comply with Annexure V order, they will not be in a position to

comply with Annexure I & II orders. Annexure V order is passed

by this court whereas Annexures I & II orders are passed by the

learned Judicial First Class Magistrate Court-III, Punalur. In

these circumstances, the petitioners approached the learned

Magistrate to modify Annexures I & II orders to delete the

conditions regarding appearance before the investigating

officers. As they were obliged to comply with the conditions in

Annexure 5 order, they could not leave the jurisdiction of

Sessions Court, Alappuzha. They hence found it impossible to

comply with conditions in Annexures I & II orders which oblige

them to report before the investigating officers outside the

jurisdiction of Sessions Court, Alappuzha. The learned

Crl.M.C.No.1972/08 2

Magistrate dismissed the said prayer for modification of the

conditions of Annexures I & II. The learned counsel for the

petitioners submits that it is practically impossible for the

petitioners to comply with Annexures I & II on the one hand and

Annexure V order on the other simultaneously. He therefore

prays that appropriate orders may be passed deleting the

conditions imposed in Annexures I & II orders.

2. Notice given to the learned Public Prosecutor. I have

heard the learned Public Prosecutor. I have perused Annexures

I & II orders passed by Judicial First Class Magistrate Court-III,

Punalur on 23/1/2008 and Annexure V order was passed by this

court on 28/3/2008.

3. Having considered all the relevant inputs, I am

satisfied that conditions in Annexures I, II and V can be suitably

modified and appropriate directions can be issued to enable the

petitioners to comply with the directions and to ensure that the

investigation is completed in a proper and efficient manner at

the earliest.

4. This petition is in these circumstances allowed.

Following directions are issued:

Crl.M.C.No.1972/08 3

i) The petitioners shall and need hereafter appear

before the investigating officer in crime No.437/07 of Kunnikode

police station between 10 a.m and 1 p.m on all Wednesdays until

further orders.

ii) They shall and need hereafter appear before the

investigating officer of Pathanapuram police station in crime

No.480/07 on all Thursdays between 10 a.m and 1 p.m until

further orders.

It is further clarified that the condition imposed in

Annexure V order that the petitioners shall not leave the

jurisdiction of the Sessions Court, Alappuzha shall not fetter the

obligation of the petitioners to appear before the investigating

officers on the above days.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.1972/08 4

Crl.M.C.No.1972/08 5

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007