High Court Kerala High Court

Prasad vs The Sub Inspector Of Police on 29 May, 2009

Kerala High Court
Prasad vs The Sub Inspector Of Police on 29 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1722 of 2009()


1. PRASAD,AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,KUNDARA.
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.K.S.MANU (PUNUKKONNOOR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :29/05/2009

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No.1722    OF 2009
          ===========================

      Dated this the 29th day of May,2009

                     ORDER

Petitioner is the accused in Crime 397/2009

of Kundara Police Station. The allegation is

that he set fire to the house where he was

residing with his family causing a loss of

Rs.20,000/- on the night of 27.4.2009.

Petitioner was granted bail on condition of

executing a bond for Rs.20,000/- with two

solvent sureties as well as deposit of

Rs.25,000/- as security. This petition is

filed under section 482 of the Code of Criminal

Procedure to quash the condition to deposit

Rs.25,000/- as cash security.

2. Learned counsel appearing for the

petitioner and the learned Public Prosecutor

were heard.

3. The allegation against the petitioner

Crl.M.C.1722/2009 2

is that he committed the offence under section 436

of Indian Penal Code. while granting the bail

learned Additional Sessions Judge has provided the

necessary conditions. The question is whether the

condition to deposit Rs.25,000/- in cash is valid

and necessary. On the facts and circumstances of

the case, I do not find that it is necessary to

direct petitioner to deposit Rs.25,000/- as

security to grant bail. Hence the said condition

in Annexure A order is deleted.

Petition is allowed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006