IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1177 of 2010()
1. SHAJI @ SHAJIMON, S/O.GOPALAN,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :06/04/2010
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
Crl.M.C.No.1177 of 2010
--------------------------
ORDER
By Annexure-I order dated 22.7.2008, petitioner,
the first accused in Crime No.130/2008 of Kumily Police
Station, was granted bail on conditions. This petition
is filed to modify the condition, directing petitioner
to appear before the Investigating Officer on every
Friday till final report is submitted.
2. Learned counsel appearing for the petitioner
was heard.
3. There is force in the submission that presence
of the petitioner need not be insisted on all Fridays,
as the order was passed more than one year back.
Annexure-I order was passed as early as 22.7.2008. It
is for the petitioner to approach the learned
Magistrate to modify the said condition.
Petition is disposed granting liberty to the
petitioner to move the learned Magistrate for
modification of the condition.
6th April, 2010 (M.Sasidharan Nambiar, Judge)
tkv