IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 381 of 2011()
1. ABI @ JACOB, AGED 37 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.MVS.NAMBOOTHIRY
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :08/02/2011
O R D E R
THOMAS P. JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
CRL.M.C.No. 381 OF 2011
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of February, 2011
O R D E R
Petitioner is accused in Crime No.1623 of 2010 of
Thiruvalla Police Station. For violating the order of the
Board constituted under the KAA (P) A Act, 2007 and
entering into Peringara Village in Thiruvalla Taluk,
petitioner was arrested on 9.12.2010. His bail petition,
though originally dismissed, was later allowed with
conditions including that the sureties shall produce
solvency certificates. Petitioner states that it is a difficult
time consuming procedure to get solvency certificates.
Petitioner is unable to get solvency certificates. Hence
this petition.
Crl.MC.381/11
-:2:-
2. I have heard learned counsel for petitioner and
learned Public Prosecutor. Learned Public Prosecutor
submits that there are serious allegations against
petitioner.
3. Having regard to the circumstances stated, I am
inclined to modify the condition. Instead of producing
solvency certificates, sureties shall produce their original
title deeds and its attested photostat copy before the
court concerned and the said court, after a verification of
the original title deeds shall return the original title deeds
and keep on record its photostat copy.
This petition is disposed of as above.
THOMAS P.JOSEPH,
JUDGE
vgs