IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1021 of 2009()
1. ARUMUGHAN, S/O. JAGANATHAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTING
... Respondent
For Petitioner :SRI.E.C.POULOSE
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :17/03/2009
O R D E R
M.N. KRISHNAN, J
-----------------------
CRL.M.C.No. 1021 OF 2009
---------------------------------
Dated this the 17th day of March, 2009
O R D E R
This petition is filed with a prayer to modify the condition
that one of the sureties shall produce title deed of the property or
produce solvency certificate. The petitioner herein is involved in
Section 379 of the IPC case and the court below has granted him
bail on execution of a bond for Rs. 20,000/- with two solvent
sureties for the like sum with a condition that one of the
sureties has to produce title deed. Now the learned counsel very
strongly contends before me that it is almost impossible to get a
title deed to be produced which means virtually the bail granted
cannot be availed which will put the party into hardship and who
is in jail from 19.1.2009 onwards.
2. After hearing the submission of the learned counsel, I
am inclined to modify the condition that one of the sureties shall
produce a fixed deposit receipt in that person’s name for a sum of
Rs. 10,000/- instead of title deed and the lien of the court has to
be shown in that document by sending a letter for the said
purpose by the court. So the order is modified accordingly.
The Crl.M.C is disposed of accordingly.
M.N. KRISHNAN, JUDGE
vkm