High Court Kerala High Court

K.V.Sujoy vs State Of Kerala To Be Rep. By Public on 15 January, 2009

Kerala High Court
K.V.Sujoy vs State Of Kerala To Be Rep. By Public on 15 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 128 of 2009()


1. K.V.SUJOY, AGED 37, S/O.GOVINDAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA TO BE REP. BY PUBLIC
                       ...       Respondent

2. S.H.O. KANNAPURAM POLICE STATION,

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :15/01/2009

 O R D E R
                          R.BASANT, J.
                       ----------------------
               Crl.M.C.Nos.128,146 & 202 of 2009
                   ----------------------------------------
            Dated this the 15th day of January 2009


                              O R D E R

The common petitioner in these three cases has come

before this court complaining about a direction for deposit of

cash security as condition for release on bail. The petitioner

faces allegations in as many as seven crimes all under Section

379 I.P.C. The petitioner applied for bail and the learned

Magistrate granted bail subject to conditions including the

condition that amounts must be deposited as cash security by the

sureties. Bonds are to be executed with two solvent sureties and

each such surety is directed to deposit amounts. In one case, the

amount ordered to be deposited was Rs.10,000/-. The court of

Session has reduced the same to Rs.8,000/-. In six other cases,

the amount which each surety has been directed to deposit was

Rs.20,000/- and the Sessions Court has reduced the same to

Rs.15,000/-.

2. The petitioner remains in custody from 14/6/2008.

The impugned orders were passed long earlier; but though

Crl.M.C.Nos.128,146 and 202 of 2009 2

under the impugned orders the petitioner has been granted bail,

he is unable to avail the benefits of that order because of the

onerous nature of the conditions imposed. The petitioner is in

prison. He has been asked to get two sureties in each case who

shall be willing to pay such huge amounts – Rs.8,000/- in one

case and Rs.15,000/- in other six cases. The petitioner, now in

prison, cannot get such sureties who are in a position to make

such huge deposit of cash security. Virtually bail has been

denied to him. The petitioner, who hails from the economically

weaker section of the community, will never be able to comply

with the condition and avail the benefit of the bail order. In

these circumstances, the learned counsel for the petitioner prays

that the directions in the impugned modified orders that the

petitioner must make cash deposit may be set aside. The

petitioner may be permitted to be released on bail subject to any

reasonable terms and conditions.

3. Notice was given to the learned Public Prosecutor.

The learned Public Prosecutor only submits that appropriate

orders may be passed; but it may be ensured that the petitioner

shall be available for trial and shall not repeat the offence during

Crl.M.C.Nos.128,146 and 202 of 2009 3

the pendency of the proceedings.

4. Having considered all the relevant circumstances, I

am satisfied that the prayer of the petitioner deserves to be

considered sympathetically and the condition of cash deposit by

the sureties can be deleted.

5. In the result, these petitions are allowed. In all these

seven cases, the petitioner shall be released on bail on the

following terms and conditions:

i) He shall be released on bail on condition that he

executes bonds as directed by the learned Magistrate with two

solvent sureties each for the like sum to the satisfaction of the

learned Magistrate.

ii) The learned Magistrate, I clarify, need not insist on

deposit of cash security by the sureties. The sureties can be

accepted if the learned Magistrate is satisfied otherwise about

their solvency and sufficiency.

Hand over copy of this order to the learned counsel for the

petitioner.

(R.BASANT, JUDGE)

Crl.M.C.Nos.128,146 and 202 of 2009 4

jsr

Crl.M.C.Nos.128,146 and 202 of 2009 5

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008

Crl.M.C.Nos.128,146 and 202 of 2009 7

The learned counsel for the petitioner prays that these Crl.M.Cs

may be called on 15/01/2009 as the petitioner has filed two

more identical petitions seeking identical relief.

Call on 15/01/2009.