IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 667 of 2009()
1. KAMALUDEEN K.N.,S/O. HASSAINAR,
... Petitioner
Vs
1. THE SENIOR INTELLIGENCE OFFICER,
... Respondent
2. STATE REP. BY PP,
For Petitioner :SRI.M.SHYJU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :25/02/2009
O R D E R
M.N. KRISHNAN, J
-----------------------
CRL.M.C.No. 667 OF 2009
&
CRL.M.C.No. 668 OF 2009
---------------------------------
Dated this the 25th day of February, 2009
O R D E R
The prayer in Crl.M.C. 667/2009 is to modify the conditions
stipulated by the court as condition No.(iii) to the effect that
three months time may be granted for the production of solvency
certificate of two sureties. The prayer in the Crl.M.C. 668/2009 is
to modify the condition No. 2 stipulated by the court for releasing
the petitioner. The facts of the case and the order passed
thereon would reveal that the accused was released on bail on a
condition of execution of bond for Rs. 1,00,000/- with two solvent
sureties for the like amount. It was also specifically stated that
sureties shall produce solvency certificate to prove the solvency.
This Court in Crl.M.C 5024/2008 granted 45 days time to the
petitioner to produce solvency certificate as directed by the
learned Sessions Judge. In the other case also similar time was
granted, but it was made clear that no further extension will be
granted. It is for extension of time the present petitions are filed.
Crl.M.C.No. 667/2009 & Crl.M.C. 668/2009
-2-
2. Heard the learned counsel for the petitioner and the
learned counsel for the respondent. The accused is involved in a
serious offence and the court has granted bail on furnishing a
bank guarantee of Rs. 5,00,000/-. Now the difficulty expressed
is for production of solvency certificate. The learned counsel for
the petitioner would submit before me that he is trying his level
best to get the solvency certificate, but there are certain
blockades which causes difficulty.
3. After hearing both sides, I feel, as a last chance the
following order can be passed. I direct the petitioner herein to
produce the solvency certificate of atleast one of the sureties
within a period of 10 days from today and I grant a time of 30
days from today to produce the solvency certificate of the other
surety. No further extension will be granted.
With these directions the Crl.M.Cs are disposed of.
M.N. KRISHNAN,JUDGE
vkm