High Court Kerala High Court

Shine vs The Deputy Superintendent Of … on 25 November, 2010

Kerala High Court
Shine vs The Deputy Superintendent Of … on 25 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4267 of 2010()


1. SHINE, AGED 37 YEARS, S/O.VIJAYAN,
                      ...  Petitioner

                        Vs



1. THE DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :25/11/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No. 4267   OF 2010
          ===========================

   Dated this the 25th day of November,2010

                     ORDER

By Annexure 2 order, learned Sessions

Judge,Kottayam modified condition No.3 of

Annexure 1 order providing that petitioner need

appear before the Investigating Officer only on

every Sunday between 10 a.m and 2 p.m. By

Annexure 3 order, this court found that no

further relaxation is called on that condition

for the time being. That order was passed on

27.7.2010. Petition is filed under section 482

of Code of Criminal Procedure to modify the

said condition contending that he has been

complying with the condition on all these days.

2. Learned counsel appearing for the

petitioner and learned Public Prosecutor were

heard.

3. Learned Public Prosecutor submitted

Crl.M.C.4267/2010 2

that investigation is almost over. In such

circumstances, Annexure 1 order as modified by

Annexure 2 order is further modified providing that

petitioner need appear before the investigating

officer only on the first Sunday of every month

till final report is submitted.

Petition is disposed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006