High Court Kerala High Court

V.B.Mohammed Kutty vs The Sub Inspector Of Police on 10 June, 2008

Kerala High Court
V.B.Mohammed Kutty vs The Sub Inspector Of Police on 10 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2151 of 2008()


1. V.B.MOHAMMED KUTTY, S/O. BAPPU,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE
                       ...       Respondent

2. SUPERINTENDENT OF POLICE

3. THE STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :10/06/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                     Crl.M.C. No.2151 of 2008
                      -------------------------------------
               Dated this the 10th day of June, 2008

                                  ORDER

Petitioner is the 4th accused in a crime registered alleging

offences punishable, inter alia, under Section 120 B and 384 r/w

34 I.P.C. Investigation in that crime is complete. Final report has

not been filed. The investigator is awaiting necessary sanction

from the Government of India in respect of one of the accused, it

is submitted.

2. The petitioner herein was arrested and released on

bail. He was released on bail subject to conditions. One of the

conditions imposed was that he must surrender his passport. The

passport of the petitioner has been remaining in the custody of

the court for a long period of time. The petitioner has taken back

the passport and re-produced the same before the learned

Magistrate on a couple of occasions. The petitioner claims to be a

businessman, who has to travel to destinations abroad frequently

in connection with his business. The learned counsel for the

petitioner contends that the final report has not been filed even

after elapse of a considerably long period of time. It is

inexpedient now to insist that the passport must be retained in

Crl.M.C. No.2151 of 2008 2

the court’s custody. It may be directed to release the passport to

the petitioner subject to any appropriate terms and conditions. It

is further prayed that the condition imposed regarding

appearance before the investigator may also be deleted now.

3. The learned Public Prosecutor does not oppose the

application. The learned Public Prosecutor only submits that

appropriate and strict conditions may be imposed.

4. Having considered all the relevant inputs including the

history of this case, I am satisfied that the passport of the

petitioner, which is now in the custody of the learned Magistrate,

can be released to the petitioner subject to appropriate terms and

conditions.

5. In the result, this Crl.M.C is allowed. The passport shall

be released to the petitioner on the following terms and

conditions.

i) The petitioner shall execute a bond for Rs.10 lakhs

(Rupees Ten lakhs only) with two solvent sureties each for the like

sum to the satisfaction of the learned Magistrate undertaking to

appear before the learned Magistrate in person and surrender the

passport to the learned Magistrate within 30 days of the date on

which notice to that effect is served on his counsel. In the bond,

he must specifically undertake to do the same. He must also

Crl.M.C. No.2151 of 2008 3

name his counsel to whom notice is to be given in the bond to be

executed by him. The learned Magistrate, in the facts and

circumstances of this case, shall scrupulously insist and ensure

that the sureties offered are sufficient and solvent.

ii) The condition that the petitioner must make himself

available before the Investigating Officer twice in a month shall

also now stand deleted in view of the submission that the

investigation is already completed. However, it is directed that

the petitioner shall appear before the Investigating Officer as and

when directed by the Investigating Officer in writing to do so.

Such notice in writing can also be given to the counsel specified

by the petitioner.

(R.BASANT, JUDGE)
rtr/-