IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2382 of 2007()
1. SALIM K.T., S/O MOIDEEN KOYA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.R.SUDHISH
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :25/07/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.Nos. 2382 & 2389 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 25th day of July, 2007
O R D E R
The petitioners in these two petitions are owners of vehicles,
which were involved in the alleged offences committed under the
Kerala Protection of River Banks & Regulation of Removal of Sand
Act. By the impugned orders, the learned Magistrate had directed
that the vehicles be released to the petitioners subject to conditions.
The petitioners are aggrieved by the condition that the petitioners as
well as their sureties must produce solvency certificates. The
procedure for obtaining solvency certificate is cumbersome. It
would involve a lot of delay and expenses. In these circumstances
the learned counsel for the petitioners prays that the said condition
may be modified. Because of the onerous nature of the condition, the
vehicles are even now exposed to sun and rain in the custody of the
court, submits counsel.
2. The learned Prosecutor submits that in case this court is
pleased to accept the request of the petitioners, they may be directed
to deposit an amount of Rs.25,000/- each being the maximum fine
payable for the alleged violation and then execute bonds for the
Crl.M.C.Nos. 2382 & 2389 of 2007
2
balance amount with two solvent sureties each for the like sum. I am
satisfied that the said suggestion, which is accepted by the counsel for the
petitioners also, can be accepted.
3. These petitions are in these circumstances allowed. The condition
that the petitioners and the sureties must produce solvency certificates is
modified. It shall be sufficient if each petitioner deposits an amount of
Rs.25,000/- before the learned Magistrate and executes a bond with two
solvent sureties each for the balance amount. Insistence on production of
solvency certificates by the sureties need not be made. It shall be sufficient
if the sureties satisfy the learned Magistrate that they are adequately
solvent by production of any appropriation document/material.
(R. BASANT)
Judge
tm