High Court Kerala High Court

Rajendra Singh vs State Of Kerala on 20 March, 2007

Kerala High Court
Rajendra Singh vs State Of Kerala on 20 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 761 of 2007()


1. RAJENDRA SINGH, AGED 46 YEARS,
                      ...  Petitioner
2. GURUDAYAL, AGED 55 YEARS,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.SASTHAMANGALAM S. AJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :20/03/2007

 O R D E R
                                     R. BASANT, J.

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

                             Crl.M.C.No. 761  of   2007

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

                      Dated this the 20th day of   March, 2007


                                         O R D E R

The short prayer of the petitioners is that the conditions imposed on

them as modified in the order dt. 7.3.2007 may be further modified. The

condition that the sureties shall furnish solvency certificate may be

dispensed with. The petitioners are willing to deposit cash security of

Rs.50,000/- On deposit of that cash security, the condition that the sureties

must produce solvency certificate may be dispensed with. This in short is

the prayer.

2. Notice was given to the learned Prosecutor. There is no

opposition. I am satisfied that the prayer for modification can be allowed to

the limited extent that the solvency certificate of the sureties need not be

insisted if the petitioners shall deposit a cash security of Rs.50,000/-

3. This Crl.M.C. is allowed to the above extent.

4. Hand over copy of the order.

(R. BASANT)

Judge

tm