IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2473 of 2009()
1. SUBHASH, S/O. SUKUMARAN, VALLIMANDIRAM
... Petitioner
2. VENUGOPAL, S/O BHASKARAN PILLAI,
3. ROY K. STMON, S/O. SYMON,
4. SUNDARESAN, S/O. KARUMALAI,
5. MEERA SAHIB, S/O. ABDUL KHADAR,
6. SUJI, S/O. CHANDRAN,
7. BIJU, S/O. THOMAS, CHERUTHOMBIL VEEDU,
8. SHOM, S/O. CHITHARANGATHAN,
9. SUBAIR, S/O. MUHAMMED MUSTHAFA
10. ALIYARKUTTY, S/O.AHAMMED KUTTY,
11. BHASKARAN, S/O. NARAYANAN, MAVILA
12. KOCHUMMAN, S/O. THOMAS,
13. SURENDRAN PILLAI, S/O.KRISHNAPILLAI,
Vs
1. STATE OF KERALA, THROUGH SUB INSPECTOR
... Respondent
For Petitioner :SRI.ANCHAL C.VIJAYAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :29/07/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.M.C.NO.2473 OF 2009
------------------------------------------
Dated 29th July 2009
O R D E R
Petitioners, the accused in Crime
No.514/2008 of Eroor Police Station were granted bail
under Annexure-B order dated 17/12/2008. One of the
conditions was to deposit Rs.7,000/- each as security.
In compliance with the order, petitioners deposited
that amount and they were released on bail. This
petition is filed for a direction to the Magistrate to
disburse the cash security to the petitioners
contending that investigation is completed and final
report is filed and they had complied with the bail
conditions.
2. On hearing the learned counsel, I find
no reason to grant any direction as sought for. It is
not the case of the petitioners that they are not
capable of complying with the conditions provided in
Annexure-B order and therefore it is to be modified to
enable them to get bail. Instead the reason shown is
that the final report is filed. Petitioners are not
CRMC 2473/09
2
entitled to approach this court to release the amount.
Learned counsel appearing for the petitioner submitted
that petitioners may be permitted to approach the
Magistrate. This order will not prevent the petitioners
from approaching the Magistrate.
Petition is dismissed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.