High Court Kerala High Court

Subhash vs State Of Kerala on 29 July, 2009

Kerala High Court
Subhash vs State Of Kerala on 29 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2473 of 2009()


1. SUBHASH, S/O. SUKUMARAN, VALLIMANDIRAM
                      ...  Petitioner
2. VENUGOPAL, S/O BHASKARAN PILLAI,
3. ROY K. STMON, S/O. SYMON,
4. SUNDARESAN, S/O. KARUMALAI,
5. MEERA SAHIB, S/O. ABDUL KHADAR,
6. SUJI, S/O. CHANDRAN,
7. BIJU, S/O. THOMAS, CHERUTHOMBIL VEEDU,
8. SHOM, S/O. CHITHARANGATHAN,
9. SUBAIR, S/O. MUHAMMED MUSTHAFA
10. ALIYARKUTTY, S/O.AHAMMED KUTTY,
11. BHASKARAN, S/O. NARAYANAN, MAVILA
12. KOCHUMMAN, S/O. THOMAS,
13. SURENDRAN PILLAI, S/O.KRISHNAPILLAI,

                        Vs



1. STATE OF KERALA, THROUGH SUB INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.ANCHAL C.VIJAYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :29/07/2009

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

              ------------------------------------------
               CRL.M.C.NO.2473 OF 2009
              ------------------------------------------

                Dated        29th       July 2009


                           O R D E R

Petitioners, the accused in Crime

No.514/2008 of Eroor Police Station were granted bail

under Annexure-B order dated 17/12/2008. One of the

conditions was to deposit Rs.7,000/- each as security.

In compliance with the order, petitioners deposited

that amount and they were released on bail. This

petition is filed for a direction to the Magistrate to

disburse the cash security to the petitioners

contending that investigation is completed and final

report is filed and they had complied with the bail

conditions.

2. On hearing the learned counsel, I find

no reason to grant any direction as sought for. It is

not the case of the petitioners that they are not

capable of complying with the conditions provided in

Annexure-B order and therefore it is to be modified to

enable them to get bail. Instead the reason shown is

that the final report is filed. Petitioners are not

CRMC 2473/09
2

entitled to approach this court to release the amount.

Learned counsel appearing for the petitioner submitted

that petitioners may be permitted to approach the

Magistrate. This order will not prevent the petitioners

from approaching the Magistrate.

Petition is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.