High Court Kerala High Court

Vijayan vs State Of Kerala on 18 May, 2007

Kerala High Court
Vijayan vs State Of Kerala on 18 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1623 of 2007()


1. VIJAYAN, AGED 27 YEARS,
                      ...  Petitioner
2. VIPEESH, S/O.VASU, AGED 27 YEARS,
3. SAJEESH, S/O.CHANDRAN, AGED 29 YEARS,
4. SURESH, S/O.DAMODARAN, AGED 28 YEARS,
5. UNNIKRISHNAN, S/O.PARANGODAN, AGED 32,
6. HARIDASAN, S/O.APPU, AGED 35 YEARS,
7. SUDHEESH, S/O.DIVAKARA PANICKER,
8. K.MADHAVAN, S/O.GOVINDAN NAIR,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :18/05/2007

 O R D E R
                             K.R.UDAYABHANU, J

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

                            Crl.M.C.No.1623 of 2007

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

                    Dated this the 18th day of May, 2007




                                     O R D E R

The petitioners are the accused in crime No.110/2007 of

Parappanagadi Police Station. The offence alleged are under

Section 153 A of IPC. This petition is filed to lift the conditions

Nos. (1) & (2) imposed in Annexure I order in B.A.No.1941 of

2007.

2. Heard both sides.

3. In the circumstances, the conditions Nos. (1) & (2)

imposed on the petitioners in B.A.No.1941/2007 is lifted.

The Crl.M.C. is allowed.

K.R.UDAYABHANU,

JUDGE

csl