High Court Kerala High Court

Mujeeb Rahman @ Mon vs The Circle Inspector Of Police on 18 December, 2006

Kerala High Court
Mujeeb Rahman @ Mon vs The Circle Inspector Of Police on 18 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 4012 of 2006()


1. MUJEEB RAHMAN @ MON, S/O. T.K.MOIDEEN,
                      ...  Petitioner
2. MANOJ BABU, S/O. T.K.MOIDEEN,

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :18/12/2006

 O R D E R


                              R. BASANT, J.

              -------------------------------------------------

                       CRL.M.C.NOs.4012, 4013

                             & 4014  OF  2006

              -------------------------------------------------

           Dated this the 18th day of December, 2006


                                  ORDER

The petitioners face allegations under Sec.302 read with

Sec.34 of the IPC. The petitioners were granted bail by this

Court as per the order dated 20/10/2006. When the bail was

granted subject to conditions, inter alia, it was directed that

the petitioners should not enter the Sessions Division of

Manjeri for a period of three months and that thereafter they

must report for interrogation on the first working day of every

month. The learned counsel for the petitioners submits that

the conditions are unnecessary now and may not be insisted.

The petitioners are put to great difficulties and inconvenience

on account of the said conditions, submits the learned counsel

for the petitioners.

2. The learned Public Prosecutor submits that the

investigation is not complete and that permitting the

petitioners to be at the scene of the crime would adversely

affect the investigation as also the law and order situation.

CRL.M.C.NOs.4012, 4013

& 4014 OF 2006 -: 2 :-

3. Having considered all the relevant inputs, I find no

reason to delete or relax the condition that the petitioners should

not enter the Sessions Division of Manjeri for a period of three

months from 20/10/2006.

4. These Crl.M.C. are, in these circumstances, dismissed.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge