IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 75 of 2008()
1. P.M.HASSANKUTTY, AGED 52 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. CHOYUNNI ULLERI, S/O KUNHATHU,
For Petitioner :SRI.M.J.THOMAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/01/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C.No.75 of 2008
= = = = = = = = = = = = = =
Dated this the 8th day of January, 2008
ORDER
Petitioner who is the common accused in S.T.Nos.5011/2007, 5549/04, 280/2005 & 379/05 respectively
before the J.F.C.M- II, Parappanangadi for an offence punishable
under Section 138 of the Negotiable Instruments Act, 1881,
involving four different cheques for different amounts,
challenges the orders dated 24.11.07 passed by the learned
Magistrate in each of the cases directing the petitioner to
deposit a sum of Rs.10,000/- under Section 445 Cr.P.C. The
orders were passed at the instance of the 2nd respondent-
complainant.
2. Just because the petitioner is an accused in four
different cases, that is not a circumstance justifying the direction
to deposit Rs.10,000/- in each of the cases as a condition for
executing the bail bond. Accordingly, the said condition will
stand deleted in each of the four cases. Money, if any, deposited
before the court below pursuant to the impugned orders shall be
refunded to the petitioner.
V. RAMKUMAR, JUDGE
sj