High Court Kerala High Court

Laiju @ Basi vs State Of Kerala on 27 September, 2010

Kerala High Court
Laiju @ Basi vs State Of Kerala on 27 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3841 of 2010()


1. LAIJU @ BASI , AGED 26 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :27/09/2010

 O R D E R
               M.Sasidharan Nambiar, J.
              --------------------------
                Crl.M.C.No.3841 of 2010
              --------------------------

                         ORDER

By Annexure-A1 order dated 9.9.2010, Sessions

Judge, Kollam granted bail to the petitioner, the

accused in Crime No.1/2010 of Excise Enforcement and

Anti Narcotic Special Squad, Kollam, registered for the

offence under Section 22(c) of Narcotic Drugs and

Psychotropic Substances Act on the allegation that

petitioner was found in possession of 26 ampules of

Buprenorphine, on conditions. One of the conditions was

to execute a bond for Rs.50,000/- with two solvent

sureties each for the like sum with a further direction

that sureties shall produce solvency certificates. This

petition is filed under Section 482 of Code of Criminal

Procedure contending that petitioner is not in a

position to produce sureties with solvency certificates

and in such circumstances, the said condition is to be

modified.

2. Learned Public Prosecutor submitted that it was

considering the age of the petitioner, learned Sessions

Judge directed the sureties to produce solvency

CRMC 3841/10 2

certificates.

3. When a bond is to be executed for releasing the

accused, what is to be assured is the availability of

the accused for the purpose of investigation and trial.

It is not mandatory that sureties shall produce

solvency certificates in each case. In some cases, the

direction to produce solvency certificates by the

sureties may operate as denial of bail because an

accused, who is not having good financial condition,

may not be in a position to comply with the condition.

Therefore, the direction to produce solvency

certificates by the sureties, without showing the

reason for doing so is illegal.

Petition is allowed. The condition in Annexure-A1

order directing to produce solvency certificates by the

sureties is modified as follows:

The sureties shall be solvents to the satisfaction

of Sessions Judge, Kollam and it is for the sureties to

produce sufficient materials to satisfy that they are

solvents.

27th September, 2010 (M.Sasidharan Nambiar, Judge)
tkv