High Court Kerala High Court

P.Abdul Jabbar vs State Of Kerala on 29 January, 2009

Kerala High Court
P.Abdul Jabbar vs State Of Kerala on 29 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 438 of 2009()


1. P.ABDUL JABBAR, AGED 27 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.MANJERI SUNDERRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :29/01/2009

 O R D E R
                           R. BASANT, J.
             -------------------------------------------------
                    Crl.M.C. No. 438 of 2009
             -------------------------------------------------
          Dated this the 29th day of January, 2009

                                ORDER

The petitioner faces indictment in a prosecution for

offences punishable, inter alia, under Sec.353 read with

Sec.149 IPC. The petitioner was granted bail as per the order

of the learned Sessions Judge. The learned Sessions Judge has

imposed a condition that the petitioner must surrender his

passport. Accordingly, the passport has been surrendered

before the learned Magistrate. The petitioner now wants the

passport to be released to him to enable him to go abroad.

The petitioner has not moved the learned Sessions Judge.

Instead, it is alleged that he had moved the learned Magistrate.

The learned Magistrate has not passed any orders. It is with

that grievance the petitioner has come before this Court.

2. The condition was imposed by the learned Sessions

Crl.M.C. No. 438 of 2009 -: 2 :-

Judge and in fairness and in the fitness of things, the application

to delete that condition must have been filed before the learned

Sessions Judge. It is submitted that the post of the Principal

Sessions Judge, Kozhikode, is vacant and it is hence that the

petitioner had to file a petition for release of the passport before

the learned Magistrate first and this petition later before this

Court. It is for the petitioner to file an appropriate application to

delete the condition imposed by the learned Sessions Judge

before the Sessions Court. Needless to say, whichsoever

Court/Judge is holding charge of the Principal Sessions Judge

such Judge will have to pass appropriate orders on merits, in

accordance with law and expeditiously on such application. I

am not satisfied that any other direction need be issued in this

Crl.M.C.

3. This Crl.M.C. is accordingly dismissed with the above

specific observation.

5. Hand over a copy of this order to the learned counsel for

the petitioner for production before the Sessions Court when an

application is filed for deletion of the condition.

Sd/-


                                          (R. BASANT, JUDGE)


Nan/       //true copy//          P.S. to Judge

Crl.M.C. No. 438 of 2009 -: 3 :-