High Court Kerala High Court

Binu vs State Of Kerala on 9 September, 2008

Kerala High Court
Binu vs State Of Kerala on 9 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3386 of 2008()


1. BINU, S/O. GOPALAN, OMBULLI HOUSE,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :09/09/2008

 O R D E R
                      THOMAS P. JOSEPH, J.
                      ====================
                   Crl.M.C.No.3386 of 2008 - C
                   ===========================
           Dated this the 9th day of September, 2008.

                            O R D E R

Heard.

The counsel for the petitioner submits that it is difficult for

the petitioner/3rd accused to produce the solvency certificate as it

is a time consuming process.

2. The learned Sessions Judge has decided to grant bail

to the petitioner, subject to condition that the petitioner has to

produce solvency certificate.

3. In the facts and circumstances of the case, I am

satisfied that it is not necessary to insist on the petitioner

producing a solvency certificate. Instead, it is sufficient that one

of the sureties produces a photocopy of his title deed before the

court concerned. The condition imposed as per the order

impugned is modified to that extent.

THOMAS P.JOSEPH
JUDGE.

Bkn/-