High Court Kerala High Court

T.M.Rabith vs State Of Kerala Through The on 14 January, 2010

Kerala High Court
T.M.Rabith vs State Of Kerala Through The on 14 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4082 of 2009()


1. T.M.RABITH, AGED 33 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :14/01/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ------------------------------------------
            Crl.M.C.NO.4082 OF 2009
           ------------------------------------------
           Dated       14th January 2010


                         O R D E R

Petitioner is the accused in Crime

No.663/2009 of Vatakara police station

registered for the offences under Sections

324 and 308 of Indian Penal Code. By

Annexure-A1 order, he was released on bail

on conditions. One of the condition is that

he shall surrender his passport and shall

not leave the jurisdiction of Vatakara

police station without previous permission

of the investigating officer. He was also

directed to report before the investigating

officer on all days in between 8 and 10

a.m for a period of two weeks and

thereafter on all Mondays, till the final

report is filed. Petitioner filed

Crmc 4082/09
2

Crl.M.P.3371/2009 before the Sessions court for

modifying the condition and to permit him to go

abroad contending that as he is employed, if he

is not permitted to go abroad, it would

affect his livelihood.

2. By Annexure-A3 order learned

Sessions Judge allowed the petition in part.

But none of the conditions were modified and it

was only found that if period of passport is

to expire, petitioner could take steps to renew

the passport. This petition is filed under

Section 482 of Code of Criminal Procedure to

lift condition Nos.2,3 and 5 in Annexure-A1

order.

3. Learned counsel appearing for the

petitioner and learned Public Prosecutor were

heard.

4. Learned Public Prosecutor submitted

Crmc 4082/09
3

that though investigation is not completed, it

is almost over and final report could be filed

without much further delay. Learned Public

Prosecutor submitted that though an offence

under Section 308 of Indian Penal Code is also

alleged, it is based on the allegation that if

the injured had not evaded, when the petitioner

hit him with a stone, it would have caused his

death and the injury is not grievous. In the

nature and circumstances of the case, it is not

in the interest of justice to prevent the

petitioner from going abroad and thereby cause

loss of his employment in Gulf. On sufficient

undertaking, petitioner could be permitted to

go abroad and for that purpose the conditions

could be modified or lifted.

5. If the investigating officer wants

to interrogate the petitioner further he could

Crmc 4082/09
4

be directed to be present before the

investigating officer on particular days before

he leaves India. If petitioner is to be

permitted to go abroad, there should be

sufficient assurance that he would be available

for trial.

Petition is disposed lifting condition

Nos.2 and 5. The petitioner is entitled to get

the passport released from the Magistrate on

the following conditions.

1) petitioner shall appear before the

investigating officer on 21/1/2010, 22/1/2010

and 23/1/2010 between 10 and 12 a.m.

Investigating officer shall interrogate him,

if necessary on those days. Petitioner shall

execute a bond for Rs.1,00,000/- (Rupees One

Lakh only) with two solvent sureties each for

the like sum before the Magistrate, undertaking

Crmc 4082/09
5

to return to India and will be available for

trial as and when required in this case. On

execution of bond, passport shall be released

to the petitioner. Petitioner is permitted to

leave India for six months from the date of

the release of the passport and shall appear

before the Magistrate within six months from

that day. Petitioner shall also furnish his

address in the Gulf country as well as the

address of his counsel, to whom notice is to be

issued, if warranted, by the investigating

officer for his appearance.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.