IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1153 of 2008()
1. PONNI, AGED 20 YEARS,
... Petitioner
2. KUJILI, AGED 20 YEARS,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/03/2008
O R D E R
V. RAMKUMAR , J.
==========================
CRL.M.C. No. 1153 of 2008
==========================
Dated this the 17th day of March, 2008.
O R D E R
The petitioners, two ladies, hailing from Tamil Nadu are the
accused in crime No. 233 of 2008 of Kollam East Police Station for an
offence punishable under Section 379 r/w Section 34 IPC. They were
granted bail on each of them executing a bond for Rs.15,000/- with
two solvent sureties both of whom were directed to furnish solvency
certificate for the said amount. The petitioners subsequently moved
the Sessions Court for modification of the condition regarding the
insistence of the solvency certificate. That was considered and
rejected by the Learned Sessions Judge, Kollam. Hence this petition.
2. The learned Sessions Judge has given valid reasons as to why
the condition regarding the solvency certificate should be insisted
upon. I see no reason to interfere with the discretion exercised by the
Sessions Judge.
This Crl.M.C is accordingly dismissed.
V. RAMKUMAR, JUDGE.
rv