High Court Kerala High Court

Abi @ Jacob vs State Of Kerala Represented By The on 8 February, 2011

Kerala High Court
Abi @ Jacob vs State Of Kerala Represented By The on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 381 of 2011()


1. ABI @ JACOB, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.MVS.NAMBOOTHIRY

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :08/02/2011

 O R D E R
                      THOMAS P. JOSEPH, J.

       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                     CRL.M.C.No. 381 OF 2011

       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

            Dated this the 8th day of February, 2011




                              O R D E R

Petitioner is accused in Crime No.1623 of 2010 of

Thiruvalla Police Station. For violating the order of the

Board constituted under the KAA (P) A Act, 2007 and

entering into Peringara Village in Thiruvalla Taluk,

petitioner was arrested on 9.12.2010. His bail petition,

though originally dismissed, was later allowed with

conditions including that the sureties shall produce

solvency certificates. Petitioner states that it is a difficult

time consuming procedure to get solvency certificates.

Petitioner is unable to get solvency certificates. Hence

this petition.

Crl.MC.381/11

-:2:-

2. I have heard learned counsel for petitioner and

learned Public Prosecutor. Learned Public Prosecutor

submits that there are serious allegations against

petitioner.

3. Having regard to the circumstances stated, I am

inclined to modify the condition. Instead of producing

solvency certificates, sureties shall produce their original

title deeds and its attested photostat copy before the

court concerned and the said court, after a verification of

the original title deeds shall return the original title deeds

and keep on record its photostat copy.

This petition is disposed of as above.

THOMAS P.JOSEPH,
JUDGE

vgs