IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3811 of 2010()
1. NASSAR, AGED 45 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI. K.SHAJ
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :15/09/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
---------------------------------------------
CRL.M.C.NO.3811 OF 2010
---------------------------------------------
Dated 15th September, 2010
O R D E R
By Annexure-A1 order learned
Sessions Judge, Ernakulam granted bail to
the petitioner on conditions. Offences
alleged are under Sections 406, 419 and 420
of Indian Penal Code. One of the conditions
was that petitioner shall appear before the
Sub Inspector of Police, Kallorkad Police
Station between 9 and 11 a.m on all
Mondays and Thursdays. Petition is filed
under Section 482 of Code of Criminal
Procedure to delete that condition
contending that final report has already
been submitted and taken cognizance and
therefore, it is not necessary to continue
the said condition.
Crmc 3811/10
2
2. Learned counsel appearing for the
petitioner and learned Public Prosecutor were
heard.
3. Annexure-A2 final report shows that
Sub Inspector of Police had already laid charge
before Judicial First Class Magistrate’s
Court-I, Muvattupuzha and cognizance has been
taken for the offences under Sections 406, 419
and 420 of Indian Penal Code. The condition
directing the petitioner to appear before the
Investigating Officer was passed at a time when
investigation was pending. When the
investigation is over and a final report was
submitted and offences were taken cognizance by
the learned Magistrate as C.C.385/2010, it is
not in the interest of justice to continue the
said condition as no purpose will be served by
the petitioner appearing before the
Crmc 3811/10
3
Investigating Officer twice in a week as
directed in Annexure-A1 order.
Petition is allowed. Condition directing
the petitioner to appear before the Sub
Inspector of police in Annexure-A1 order is
deleted.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.