IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4536 of 2008()
1. MUHAMMED ROSHAN @ KITTU
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SMT.A.SALINI LAL
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :25/11/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 4536 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 25th day of November, 2008
O R D E R
The petitioner has been granted bail by the learned
Magistrate subject to conditions. The petitioner faces allegations
for offences punishable, inter alia, under Sections 454 and 380
r/w. 511 I.P.C. The petitioner is aggrieved by one condition
imposed by the learned Magistrate in the impugned order that the
sureties must produce their original title deeds. This condition is
too onerous and the petitioner is not able to comply with that
condition. The plight of the petitioner in prison may be taken
into account. The learned Magistrate may be directed not to
insist on sureties producing their title deeds. Because of such
onerous condition, the petitioner, who has been in custody from
1.11.2008 and in whose favour order granting bail was passed on
13.11.2008, is even now languishing in prison. In these
circumstances it is prayed that the said condition may be
modified and altered.
Crl.M.C.No. 4536 of 2008
2
2. I have considered all the relevant inputs. I am persuaded to
agree that insistence on such a rigid condition is not necessary. It will
be sufficient if the learned Magistrate is satisfied about the sufficiency,
solvency and acceptability of the sureties. Rigid insistence on
production of the original title deeds alone need not be made, where
the petitioner is shown to remain in custody from 1.11.2008 despite the
order granting bail on 13.11.2008.
3. This Crl.M.C. is allowed in part. The said condition – that the
sureties must invariably produce the original title deeds – is modified
and it is directed that it shall be sufficient if the sureties, on production
of whatever materials, are able to instil in the mind of the learned
Magistrate the satisfaction that they are sufficient, adequate and
solvent.
4. Hand over the order.
(R. BASANT)
Judge
tm
Crl.M.C.No. 4536 of 2008
3