IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 197 of 2007()
1. P.RAVEENDRAN, NELLIPPILLIL KIZHAKKETHIL,
... Petitioner
Vs
1. STATE, REPRESENTED BY STANDING COUNSEL,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :24/01/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 197 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 24th day of January, 2007
O R D E R
The petitioner has come to this court aggrieved by the
condition imposed by the learned Chief Judicial Magistrate that the
petitioner must deposit cash security of Rs.15,000/- Another Bench
of this Court as per order dt. 10.1.2007 in B.A.No. 191 of 2007 had
directed that the petitioner be released on bail on condition of
executing a bond for Rs.10,000/- and subject to such conditions,
which the learned Magistrate may impose, to ensure the continued
presence of the petitioner during trial. It is invoking that discretion
which was given to the Magistrate that the present condition of
deposit of Rs.15,000/- has been insisted. It is submitted that the
matter stands posted for S.313 examination today. I am, in these
circumstances, satisfied that at the fag end of the trial it is not
necessary to insist on deposit of cash security from the petitioner.
2. The learned standing counsel for the C.B.I. opposes the
application. Notwithstanding the opposition, I am satisfied that the
condition need not be insisted.
Crl.M.C.No. 197 of 2007 2
3. This Crl.M.C. is hence allowed. The condition that the petitioner
must deposit an amount of Rs.15,000/- is set aside. The petitioner must
appear before the learned Magistrate on all dates of posting unless
exempted by the learned Magistrate. He shall not leave the State of Kerala
until further orders without the prior permission of the learned Chief
Judicial Magistrate.
(R. BASANT)
Judge
tm