IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4787 of 2008()
1. EDISON MATHEW, S/O.MATHEW, AGED 30
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.NIREESH MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :11/12/2008
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.4787 of 2008
----------------------------------------
Dated this the 11th day of December 2008
O R D E R
The petitioner faces allegations in a crime registered
against him alleging offences punishable under the Kerala
Abkari Act. The petitioner has been granted bail by default
under the proviso to Section 167(2) Cr.P.C. The petitioner is
aggrieved by one condition imposed which obliges him to make a
cash deposit of an amount of Rs.50,000/- as cash security. The
learned counsel for the petitioner points out that the matter has
already been considered by this court in Crl.M.C.No.4762/08 as
per order dated 10/12/2008. The petitioner shall be satisfied if
the identical directions are given in this Crl.M.C also, it is
prayed.
2. I am satisfied that the said request can be accepted.
3. In the result, this petition is allowed in part.
Condition No.5 obliging the petitioner to make deposit of a cash
security of Rs.50,000/- is modified to the following extent:
a) The petitioner shall be released from custody on his
satisfying all other conditions and on deposit of an amount of
Rs.10,000/- (Rupees ten thousand only) as cash security.
Crl.M.C.No.4787/08 2
b) The petitioner shall have further time of sixty days
from the date of his release to deposit the entire balance amount
of Rs.40,000/- (Rupees forty thousand only).
Hand over copy of this order to the learned counsel for the
petitioner.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No.4787/08 3
Crl.M.C.No.4787/08 4
R.BASANT, J.
CRL.M.C.No. of 2008
ORDER
09/07/2008