IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3064 of 2010()
1. PRAVEEN, S/O.SANKARAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.R.BINDU (SASTHAMANGALAM)
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/08/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C. No.3064 OF 2010
--------------------------------------
Dated this the 4th day of August, 2010
ORDER
Heard both sides.
2. Annexure-III order dated 15.7.2010 in
CMP.No.1799/2010 before the Sessions Court, Kozhikkode is
set aside. The said application will stand allowed and the
passport of the petitioner shall be released for a period of one
year, if the petitioner complies with the undertaking given in
the Annexure-II application filed before the Sessions Court,
Kozhikkode. Application for return of passport shall be filed
before the J.F.C.M Court-II, Perambra. The petitioner shall
furnish to the Magistrate his local address as well as the
address abroad and the address and phone number of his local
advocate.
V.RAMKUMAR, JUDGE
dmb