IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 503 of 2008()
1. RAJASEKHARAN NAIR
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/02/2008
O R D E R
V. RAMKUMAR , J.
==========================
CRL.M.C. No. 503 of 2008
==========================
Dated this the 1st day of February, 2008.
O R D E R
Heard both sides.
2. The condition No. 1 in the order dated 23.01.2008 in Crl.
M.C. No. 65 of 2008 passed by the Sessions Court, Kozhikode
shall stand modified as follows:-
The second sentence in condition No.1 shall stand deleted.
Instead, the following sentence shall be substituted:-
“The sureties shall produce the original title deeds for
perusal by the Magistrate who shall return the same after
retaining photocopies of the same.”
3. In view of the above modification, the further condition
imposed by the learned Sessions Judge in the subsequent order
dated 28.01.2008 in Crl. M.P. No. 230 of 2008 need not be
complied with.
This Crl. M.C is disposed of as above.
V. RAMKUMAR, JUDGE.
rv