IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 3037 of 2007()
1. HANEEFA, S/O.ABUBAKER HAJI,
... Petitioner
Vs
1. STATE REPRESENTED BY PUBLIC PROSECUTOR,
... Respondent
2. STATION HOUSE OFFICER,
For Petitioner :SRI.M.SASINDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :09/10/2007
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.3037 of 2007
----------------------------------------
Dated this the 9th day of October 2007
O R D E R
The petitioner faces allegations under Section 393 I.P.C. He
was granted bail by the learned Chief Judicial Magistrate, Kasargod
subject to conditions. The learned Chief Judicial Magistrate has
insisted that the sureties must produce solvency certificates. The
petitioner has remained in custody from 12/9/2007. The order
granting bail was passed on 20/9/2007. Because of the insistence by
the learned Chief Judicial Magistrate that the sureties must produce
solvency certificates to prove their solvency, the petitioner is not able
to get himself released on bail. The petitioner is in custody. He has
no one to look after his interests outside. If it were insisted that the
petitioner’s sureties must produce solvent sureties, the petitioner will
have to languish in prison for a long period of time. In these
circumstances, the petitioner has come to this court with the prayer
that insistence on production of solvency certificates rigidly may be
dispensed with. The learned Chief Judicial Magistrate may be
directed to consider the solvency of the sureties on the basis of
whatever materials are produced by them and if satisfied, may be
accepted without ritualistically insisting on production of solvency
certificates. This, in short, is the plea raised.
Crl.M.C.No.3037/07 2
2. Notice was given to the learned Public Prosecutor and a
report was called for from the learned Chief Judicial Magistrate. The
learned Public Prosecutor submits that the petitioner has no history of
any criminal antecedents. The learned Public Prosecutor, in these
circumstances, submits that the State has no objection if rigid
insistence on production of solvency certificates is not made.
3. Having considered all the relevant circumstances, I am
satisfied that the request of the petitioner can be accepted. It is
directed that the learned Chief Judicial Magistrate need not rigidly
and ritualistically insist on production on solvency certificates. If the
sureties of the petitioner produce adequate materials to instill the
requisite satisfaction in the mind of the learned Chief Judicial
Magistrate that the sureties are sufficient and adequate, the learned
Chief Judicial Magistrate may accept such sureties. Production of
solvency certificates need not then be insisted.
4. This petition is accordingly allowed to the above extent.
Hand over copy of this order to the learned counsel for the
petitioner.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No.3037/07 3
Crl.M.C.No.3037/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007