High Court Kerala High Court

P.Raveendran vs State on 24 January, 2007

Kerala High Court
P.Raveendran vs State on 24 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 197 of 2007()


1. P.RAVEENDRAN, NELLIPPILLIL KIZHAKKETHIL,
                      ...  Petitioner

                        Vs



1. STATE, REPRESENTED BY STANDING COUNSEL,
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :24/01/2007

 O R D E R
                                   R. BASANT, J.

                          - - - - - - - - - - - - - - - - - - - - - -

                           Crl.M.C.No.  197  of   2007

                          - - - - - - - - - - - - - - - - - - - - - -

                  Dated this the 24th  day of   January, 2007


                                       O R D E R

The petitioner has come to this court aggrieved by the

condition imposed by the learned Chief Judicial Magistrate that the

petitioner must deposit cash security of Rs.15,000/- Another Bench

of this Court as per order dt. 10.1.2007 in B.A.No. 191 of 2007 had

directed that the petitioner be released on bail on condition of

executing a bond for Rs.10,000/- and subject to such conditions,

which the learned Magistrate may impose, to ensure the continued

presence of the petitioner during trial. It is invoking that discretion

which was given to the Magistrate that the present condition of

deposit of Rs.15,000/- has been insisted. It is submitted that the

matter stands posted for S.313 examination today. I am, in these

circumstances, satisfied that at the fag end of the trial it is not

necessary to insist on deposit of cash security from the petitioner.

2. The learned standing counsel for the C.B.I. opposes the

application. Notwithstanding the opposition, I am satisfied that the

condition need not be insisted.

Crl.M.C.No. 197 of 2007 2

3. This Crl.M.C. is hence allowed. The condition that the petitioner

must deposit an amount of Rs.15,000/- is set aside. The petitioner must

appear before the learned Magistrate on all dates of posting unless

exempted by the learned Magistrate. He shall not leave the State of Kerala

until further orders without the prior permission of the learned Chief

Judicial Magistrate.

(R. BASANT)

Judge

tm