IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3386 of 2008()
1. BINU, S/O. GOPALAN, OMBULLI HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.A.C.DEVY
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :09/09/2008
O R D E R
THOMAS P. JOSEPH, J.
====================
Crl.M.C.No.3386 of 2008 - C
===========================
Dated this the 9th day of September, 2008.
O R D E R
Heard.
The counsel for the petitioner submits that it is difficult for
the petitioner/3rd accused to produce the solvency certificate as it
is a time consuming process.
2. The learned Sessions Judge has decided to grant bail
to the petitioner, subject to condition that the petitioner has to
produce solvency certificate.
3. In the facts and circumstances of the case, I am
satisfied that it is not necessary to insist on the petitioner
producing a solvency certificate. Instead, it is sufficient that one
of the sureties produces a photocopy of his title deed before the
court concerned. The condition imposed as per the order
impugned is modified to that extent.
THOMAS P.JOSEPH
JUDGE.
Bkn/-