IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 240 of 2009()
1. NARAYANAN NAIR, S/O.KESAVAN NAMBIAR,
... Petitioner
2. RAJU, S/O.PYNKILI, KALLINKAKUDIYIL
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.K.K.CHANDRAN PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :20/01/2009
O R D E R
M. SASIDHARAN NAMBIAR,J.
-------------------------------------------------
CRL.R.P.NO. 240 OF 2009
--------------------------------------------------
Dated this the 20th day of January, 2009
O R D E R
Revision petitioners are the sureties to the accused in
C.C.357 of 2006 on the file of Chief Judicial Magistrate,
Thodupuzha. Eighth accused was released on bail on the
revision petitioner executing a bond and also producing of their
title deeds. Revision petitioner filed C.M.P. 6892 of 2008 and
C.M.P. 6893 of 2008 to get back the title deeds produced by
them stating that the title deeds are necessary for raising a loan.
Petitions were dismissed by the Chief Judicial Magistrate for the
reason that permanent exemption was granted to the eighth
accused and the bail bond was executed on production of title
deeds and therefore the title deeds cannot be returned.
2. Learned counsel appearing for revision petitioners
submitted that eighth accused is now appearing in Court and
revision petitioners are prepared to furnish Fixed Deposit
receipts for the amount covered by the bond and in such
circumstances the title deeds may be directed to be returned.
CRRP 240/2009
2
Learned Public Prosecutor submitted that in that event there is
no objection for returning the title deeds. In such circumstances
the order dated 3.12.2008 in CMP 6892 of 2008 and CMP 6893
of 2008 in C.C.357 of 2006 is set aside. Learned Magistrate is
directed to return the titled deeds to the sureties on production
of the Fixed Deposit receipts or deposit of the amount covered by
the bond before the Court. Learned counsel submitted that
C.C.357 of 2006 is subsequently transferred to the file of Judicial
First Class Magistrate, Idukki and if so, Judicial First Class
Magistrate, Idukki to return the title deeds as directed.
M. SASIDHARAN NAMBIAR, JUDGE
okb