IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 12 of 2010()
1. ABDUL KAREEM.N.M, S/O.MARAKKAR.N.C,
... Petitioner
Vs
1. SENIOR INTELLIGENCE OFFICER,
... Respondent
For Petitioner :SRI.P.M.ZIRAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/05/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C. No.12 of 2010
--------------------------------------
Dated this the 24th day of May, 2010
ORDER
The petitioner who is the accused in DRI/CRU 4/2009 on
the file of the Directorate of Revenue Intelligence, Kozhikkodu
for offences punishable under sections 135 (1) (2) of the
Customs Act was granted bail by the Additional chief Judicial
Magistrate Court (economic offences), Ernakulam in
C.M.P.No.3776/2009. Condition No.2 of the bail order was
that each surety has to produce bank guarantee from a
nationalised bank for Rs.2 Lakhs. Thereafter, the petitioner
was released on bail after he complied with the above
condition. His present prayer is to modify the bail condition
by allowing the petitioner to produce the original title deeds of
the sureties along with original tax receipt instead of cash
bond.
2. The Special Public Prosecutor appearing on behalf
of the respondent submitted that there is no objection to the
above request. Accordingly, bail condition No.2 of the
Annexure 1 order shall stand modified, permitting the sureties
to deposit their original title deeds along with tax receipt
Crl.M.C. No.12 of 2010
: 2 :
instead of cash bond. Upon production of the original title
deeds and tax receipt the bank guarantee shall be permitted
to be revoked.
V.RAMKUMAR, JUDGE
dmb
Crl.M.C. No.12 of 2010
: 3 :