IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4686 of 2010()
1. RAMESH, S/O. RAJAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.A.C.DEVY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :10/12/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
---------------------------------------------
CRL.M.C.NO.4686 OF 2010
---------------------------------------------
Dated 10th December, 2010
O R D E R
By Annexure-A order Additional
Sessions Judge, (Adhoc-I), Thrissur
released the petitioner on bail. Petition
is filed under Section 482 of Code of
Criminal Procedure to modify the condition
in Annexure-A order directing the sureties
to produce solvency certificate.
2. Learned counsel appearing for
the petitioner and learned Public
Prosecutor were heard.
3. The final report has already
been submitted, cognizance was taken and
it is thereafter bail was granted. What is
now to be assured is the presence of the
petitioner for trial. I do not find that
Crmc 4686/10
2
for that purpose learned Sessions Judge is to
insist for the production of solvency
certificate. Hence condition in Annexure-A
order directing the sureties to produce
solvency certificate is modified to the effect
that the sureties shall be solvent sureties to
the satisfaction of Additional Sessions Judge
(Adhoc-I), Thrissur.
Petition is disposed accordingly.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.