High Court Kerala High Court

Satheesh Sharma vs State Of Kerala on 4 December, 2009

Kerala High Court
Satheesh Sharma vs State Of Kerala on 4 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3857 of 2009()


1. SATHEESH SHARMA, AGED 27 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.S.MANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :04/12/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            CRL.M.C.No. 3857,3858 &3859
                         OF 2009
            ===========================

    Dated this the 4th     day of December,2009

                        ORDER

Petitioner is the second accused in Crime

No.476/2008, 527/2007 and 926/2008 of Thiruvalla Police

Station registered for the offence under sections

457,461 and 380 read with section 34 of Indian Penal

Code. By Annexure A1 orders in respective petitions,

petitioner was granted bail on conditions. These

petitions are filed under sections 482 and 439(1)(b) of

Code of Criminal Procedure to quash modify the

conditions. Learned Magistrate directed the petitioner

to execute a bond for Rs.1,00,000/- with two solvent

sureties each for the like sum providing that the

sureties shall be residents of State of Kerala and the

sureties shall produce solvency certificate. This

condition is sought to be lifted or modified.

2. Learned counsel appearing for the petitioner

and the learned Public Prosecutor were heard.

3. Learned counsel submitted that when petitioner

is a resident of Rajasthan, it is not possible for the

petitioner to arrange a surety from Kerala and

Crl.M.C.3857,3858 & 3859 of 2009 2

therefore a condition that surety shall be from Kerala

would tantamount to denial of bail. Learned counsel also

argued that when the direction is to produce solvency

certificate, it is a too onerous condition as petitioner

cannot produce sureties with solvency certificate. It is

also argued that the direction to execute a bond of

Rs.1,00,000/- is also too excessive. Learned counsel

relied on the decision of this court in Valson v. State of

Kerala (1984 KLT 443) and argued that the conditions are

illegal and they are either to be quashed or modified.

4. Learned Public Prosecutor pointed out that

petitioner is a resident of Rajasthan and subsequently he

shifted to Maharashtra and was involved in twenty one cases

in Karnataka State and three cases at Thiruvalla and two

cases at Kottayam and in such circumstances, learned

Magistrate imposed the said conditions to procure the

presence of the petitioner for the purpose of investigation

and trial and if petitioner is to be released without the

said conditions, he will not be available for investigation

or trial. It is also pointed out that three other co-

accused are yet to be arrested.

5. Though ordinarily while granting bail imposing a

condition that sureties shall produce solvency certificate

is uncalled for, in exceptional cases, it is justifiable.


This is one such exceptional case.          Petitioner is a native

Crl.M.C.3857,3858 & 3859 of 2009    3

of Rajasthan.        He was subsequently shifted to Maharashtra

which according to learned counsel is for the purpose of

his business. Prosecution case is that petitioner

committed offences not only in Kerala but in Karnataka

State also. It is pointed out that twenty one cases are

registered in Karnataka State. Learned counsel submitted

that in all those cases petitioner was released on bail.

Petitioner is involved in three cases investigated by

Thiruvalla Police and two cases by Kottayam Police.

Petitioner was granted bail without such conditions by the

Magistrate in respect of the cases pending before the

Kottayam Police. If the petitioner is to be released

without sufficient conditions, for securing his presence

for the purpose of investigation and trial apprehension

expressed by the learned Public Prosecutor that he will not

be available for investigation appears to be genuine. It

is more so when the three co-accused are yet to be

apprehended. In such circumstances, the direction of the

learned Magistrate to produce solvency certificate by the

sureties is justifiable.

6. When petitioner is not a native of Kerala insist

for a surety, with solvency certificate, from Kerala may

tantamount to denial of bail. In such circumstance, the

said condition could be modified.


      Petitions are       disposed directing  Judicial First Class

Crl.M.C.3857,3858 & 3859 of 2009    4

Magistrate,       Thiruvalla     to  release  the  petitioner   on

executing a bond for Rs.1,00,000/- (Rupees One lakh only)

with two solvent sureties for the like sum to the

satisfaction of the Magistrate. It is made clear that the

sureties shall produce solvency certificates. Though

sureties need not necessarily be from Kerala, learned

Magistrate must assure that the solvency certificate

produced are genuine. It is also made clear that the

sureties could be common in all the cases and separate

sureties need not be insisted in each case. Though learned

counsel sought to modify the condition directing

petitioner to appear before the Investigating Officer twice

in a week, I do not find that the said condition is to be

insisted for permanently. That condition would operate

only for three months from the date of his release and

thereafter petitioner need appear only as and when

required by the Investigating Officer. Petitioner shall

not induce or threaten any witness from disclosing facts

known to him to the police or court and shall not leave

Kerala State without previous permission of the Magistrate.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006