IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2687 of 2008()
1. MR. SATHEESH @ SHIBU, S/O SHANMUGHAN
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.C.UNNIKRISHNAN (KOLLAM)
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :22/07/2008
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.2687,2690,2694,
2695 & 2696 of 2008
----------------------------------------
Dated this the 22nd day of July 2008
O R D E R
The petitioner is allegedly a person involved in commission
of offence relating to theft of motor vehicles. He was enlarged
on bail by the learned Magistrate subject to conditions in five
cases. It was a case of grant of default bail. Inter alia the
condition was imposed that the petitioner must deposit cash
security of Rs.10,000/- before the learned Magistrate in each
case. Though the petitioner was ordered to be released on bail
as per separate orders all dated 12/5/2008, he has not been able
to take advantage of the said order inasmuch as his poverty does
not permit him to make such cash deposit of Rs.10,000/- each in
these cases. The petitioner has, in these circumstances, come to
this court with a request that the said condition alone may be
deleted.
2. I have gone through the other conditions imposed.
Notwithstanding the opposition by the learned Public Prosecutor
and notwithstanding the allegation that the petitioner is involved
in other similar crimes, I am satisfied that the condition for
deposit of an amount of Rs.10,000/- in each case is not justified
Crl.M.C.No.2687 & conn.cases 2
in the facts and circumstances of this case. I am satisfied that
the said condition imposed in all these cases can hence be
deleted.
3. In the result,
a) These Crl.M.Cs are allowed.
b) The said condition - that the petitioner must make a
cash deposit of Rs.10,000/- in each case is hereby deleted.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No.2687 & conn.cases 3
Crl.M.C.No.2687 & conn.cases 4
R.BASANT, J.
CRL.M.C.No. of 2008
ORDER
09/07/2008