IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 16 of 2009()
1. SHAJI @ SAJIM, S/O.SHAHUL HAMEED,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI. K.SHAJ
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :06/01/2009
O R D E R
R. BASANT, J.
-------------------------------------------------
Crl.M.C. No. 16 of 2009
-------------------------------------------------
Dated this the 6th day of January, 2009
ORDER
The petitioner, who faces allegations in a crime
registered alleging offences punishable, inter alia, under
Secs.408 and 420 read with Sec.34 IPC and who has already
been arrested and was directed to be released on bail, has
come before this Court now with a grievance that the condition
imposed on him when he was ordered to be released on bail is
too onerous. He is unable to comply with the same with the
result he is languishing in prison from the date of his arrest ie.,
20/12/08. It is, in these circumstances, prayed that the
condition imposed on the petitioner may be modified.
2. The condition imposed by the learned Magistrate is
that the petitioner must execute a bond for Rs.10,000/- with
two solvent sureties each for the like sum. There is a further
Crl.M.C. No. 16 of 2009 -: 2 :-
direction that the sureties must produce the original documents
and deposit the same or they shall be Government servants not
below the rank of L.D.C. The petitioner is in prison. The
petitioner is unable to secure such sureties as insisted by the
learned Magistrate. In these circumstances, the petitioner is
obliged to continue in custody. Subject to any appropriate
conditions, the petitioner may be enlarged on bail modifying the
conditions already imposed. The learned counsel for the
petitioner submits that the petitioner is willing to deposit a cash
security of Rs.10,000/-.
3. Notice given and the learned Public Prosecutor does not
oppose the application. I am satisfied that the request of the
petitioner can be accepted.
4. In the result, this Crl.M.C. is allowed. The condition
imposed obliging the sureties to produce the original documents
or they being Government servants not below the rank of L.D.C.
is set aside. The petitioner shall be released on bail on condition
that he executes a bond for Rs.10,000/- with two solvent sureties
each for the like sum to the satisfaction of the learned
Magistrate. In addition he shall make a cash security deposit of
Crl.M.C. No. 16 of 2009 -: 3 :-
Rs.10,000/- before the learned Magistrate.
5. Hand over a copy of this order to the learned counsel for
the petitioner.
(R. BASANT, JUDGE)
Nan/