High Court Kerala High Court

Rajasekharan Nair vs State Of Kerala on 1 February, 2008

Kerala High Court
Rajasekharan Nair vs State Of Kerala on 1 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 503 of 2008()



1. RAJASEKHARAN NAIR
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/02/2008

 O R D E R
                                V. RAMKUMAR , J.

                 ==========================

                              CRL.M.C. No. 503 of 2008

                 ==========================

                  Dated this the 1st  day of February, 2008.


                                   O R D E R

Heard both sides.

2. The condition No. 1 in the order dated 23.01.2008 in Crl.

M.C. No. 65 of 2008 passed by the Sessions Court, Kozhikode

shall stand modified as follows:-

The second sentence in condition No.1 shall stand deleted.

Instead, the following sentence shall be substituted:-

“The sureties shall produce the original title deeds for

perusal by the Magistrate who shall return the same after

retaining photocopies of the same.”

3. In view of the above modification, the further condition

imposed by the learned Sessions Judge in the subsequent order

dated 28.01.2008 in Crl. M.P. No. 230 of 2008 need not be

complied with.

This Crl. M.C is disposed of as above.

V. RAMKUMAR, JUDGE.

rv