High Court Kerala High Court

B.M. Ummer Beary vs The Station House Officer on 5 September, 2007

Kerala High Court
B.M. Ummer Beary vs The Station House Officer on 5 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2709 of 2007()


1. B.M. UMMER BEARY, AGED 26 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :05/09/2007

 O R D E R
                           R.BASANT, J.
                        ----------------------
                     Crl.M.C.No.2709 of 2007
                    ----------------------------------------
            Dated this the 5th day of September 2007

                               O R D E R

The petitioner faces allegations under Section 302 I.P.C.

He was arrested on 29/12/2006. He continues in custody from

that date.

2. As the final report was not submitted within the

stipulated period, the petitioner was granted bail by default as

per order dated 16/4/2007 subject to the following conditions:

“i) He shall execute the with two solvent sureties with

solvency certificate of Rs.1,00,000/- each.

ii) He shall appear before the investigation officer twice

in a week i.e. in every Monday and Friday in between 10 a.m and

11 a.m until further orders.

iii) He shall not commit any offence when he is on bail.

iv) He shall not leave the jurisdiction of the court without

obtaining permission from the court.”

3. Though a period of about five months has elapsed

from the date of order granting bail, the petitioner has not been

able to take advantage of the order granting bail to him

Crl.M.C.No.2709/07 2

inasmuch as he has not been able to secure two sureties with

solvency certificate of Rs.1,00,000/-. The petitioner, therefore, is

compelled to languish in judicial custody even now. He was

arrested on 29/12/2006 and bail was ordered to be granted to

him on 16/4/2007. In spite of that, the petitioner continues in

custody even now.

4. According to the learned counsel for the petitioner,

the first condition that the petitioner must produce two sureties

who have solvency certificates to show that they are solvent to

the extent of Rs.1,00,000/- is the condition which makes it

impossible for the petitioner to avail of the benefit of the order

granting bail. The petitioner therefore moved the learned

Magistrate for modification of the said condition. The learned

Magistrate, by Annexure A1 order, rejected the said petition.

The petitioner approached the learned Sessions Judge. But the

learned Sessions Judge, by the impugned order (produced as

Annexure A3) also turned down the challenge.

5. The petitioner has, in these circumstances, come to

this court with the prayer that the said onerous condition may be

deleted and the petitioner may be directed to be released on bail

if he produces solvent sureties without insisting on production of

Crl.M.C.No.2709/07 3

solvency certificates. If such condition were permitted to

remain, the petitioner will languish in custody until the trial is

over. The sessions case has not been numbered even yet, it is

submitted.

6. Having considered all the relevant inputs, I am

certainly of the opinion that the insistence on production of

solvency certificates by the sureties can be dispensed with. It

can be directed that the sureties can produce any document or

material to show that they are sufficient and solvent. It is not

necessary to rigidly and ritualistically insist on production of the

solvency certificates by the sureties.

7. This petition is accordingly allowed. The said

condition – that the sureties must produce solvency certificates

of Rs.1,00,000/- each is modified. It is directed that the sureties

can produce any documents or materials to instill the requisite

satisfaction in the mind of the learned Magistrate. Needless to

say, in the peculiar facts and circumstances of this case, the

learned Magistrate must scrupulously insist that the sureties

offered are sufficient and solvent.


                                             (R.BASANT, JUDGE)
jsr

            // True Copy//     PA to Judge

Crl.M.C.No.2709/07    4

Crl.M.C.No.2709/07    5

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007