High Court Kerala High Court

Sabu vs State Of Kerala on 7 July, 2008

Kerala High Court
Sabu vs State Of Kerala on 7 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2444 of 2008()


1. SABU, S/O.KASIM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :07/07/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                     Crl.M.C.No.2444 of 2008
                   ----------------------------------------
               Dated this the 7th day of July 2008

                              O R D E R

The petitioner who faces allegations in a crime registered

alleging offences punishable inter alia under Sections 398, 465

and 120B I.P.C was enlarged on bail as per the order passed by

the learned Sessions Judge dated 16/11/2007. The petitioner

continues in custody from 11/9/2007. Bail was granted subject

to conditions. Inter alia the condition was imposed that the

petitioner must execute a bond for Rs.50,000/- with two solvent

sureties each for the like sum. It was further directed that the

sureties must produce solvency certificates for the said amount.

2. The learned counsel for the petitioner submits that

though the petitioner was granted bail as per order dated

16/11/2007, the onerous condition obliging him to produce

solvency certificate for Rs.50,000/- for the two sureties has stood

in the way so far against the petitioner taking advantage of the

said order dated 16/11/2007. He has hence been continuing in

custody from 11/9/2007 notwithstanding the order dated

16/11/2007 granting him bail. The learned counsel for the

petitioner prays that leniency may be shown and the petitioner

Crl.M.C.No.2444/08 2

may be directed to be released on bail on condition that he

executes a bond for Rs.50,000/- ; but sureties may be permitted

to produce solvency certificates for the value of Rs.20,000/-.

3. I have considered all the relevant inputs. Considering

the fact that the petitioner has remained in custody from

11/9/2007 notwithstanding the order dated 16/11/2007 granting

him bail, I accept the submissions of the learned counsel for the

petitioner that the sureties can be accepted as sureties on

condition that they produce solvency certificates to show that

they are solvent to the tune of Rs.20,000/-. All other conditions

shall remain in force. The bond must be for Rs.50,000/-. I take

this view in the light of the fact that notwithstanding the order

dated 16/11/2007, the petitioner has not been able to take

advantage of the said order and get himself enlarged on bail.

Earlier applications filed by him before the learned Sessions

Judge and this court were dismissed as per orders dated

19/6/2008 and 11/1/2008.

4. This petition is allowed to the above extent.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.2444/08 3

Crl.M.C.No.2444/08 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007