High Court Kerala High Court

Saidalavi vs State Of Kerala on 20 September, 2010

Kerala High Court
Saidalavi vs State Of Kerala on 20 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3795 of 2010()


1. SAIDALAVI, S/O. BEERAN, AGED 23 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.P.SUDHEER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/09/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
            CRL.M.C.NO.3795 OF 2010
           ---------------------------------------------
           Dated 20th          September, 2010


                          O R D E R

Petitioner, the second accused in

crime No.416/2010 of Medical College Police

Station filed this petition under Section

482 of Code of Criminal Procedure for a

direction to the learned Magistrate to

release the passport, surrendered by the

petitioner for releasing him on bail. By

Annexure-A3 order, learned Magistrate

dismissed his application. The petitioner

would contend that as evidenced by

Annexure-A1 passport he has to report back

to Saudi Arabia within 90 days from

25/6/2010, otherwise he cannot go there

again and in such circumstances, petitioner

is to be permitted to go to Saudi Arabia

Crmc 3795/10 2

and he will undertake that he will return back

immediately and would make himself available

for investigation. Learned counsel

submitted that the petitioner is also prepared

to settle the dispute with the de facto

complainant.

2. When Annexure-A1 passport shows that

petitioner has to return to Saudi Arabia within

90 days from 25/6/2010, there is force in the

submission that retention of the passport and

denial of opportunity to return to Saudi

Arabia would adversely affect the future of

the petitioner. In such circumstances, on

sufficient conditions passport can be released

to the petitioner.

Petition is allowed. Judicial First

Class Magistrate, Kunnamangalam is directed to

release the passport to the petitioner on

following conditions.

Crmc 3795/10 3

1) Petitioner shall execute a bond for

Rs.50,000/- (Rupees fifty thousand only) with

two solvent sureties each for the like sum

undertaking that he will return from Saudi

Arabia immediately after his entry there and he

would be available for

interrogation/investigation. At least one of

the sureties shall be a close relative of the

petitioner like his parents or brother or

sister.

2) Petitioner shall furnish his address at

Saudi Arabia and also the address of his

counsel or relative to whom notice is to be

served in case, petitioner is not to available

for investigation.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.