High Court Kerala High Court

Sunil Duth vs State Of Kerala on 21 January, 2011

Kerala High Court
Sunil Duth vs State Of Kerala on 21 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4931 of 2010()


1. SUNIL DUTH, S/O. SHREDHARAN NAIR,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.SANTHARAM.P

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :21/01/2011

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                            Crl.M.C. No.4931 of 2010
                           --------------------------------------
                   Dated this the 21st day of January, 2011.

                                        ORDER

Petitioner is accused in Crime No.520 of 2010 of Balussery Police

Station for offences punishable under Sections 420, 406 and 376 of the Indian

Penal Code. Learned Sessions Judge, Kozhikode granted bail to the petitioner

but subject to conditions. Conditions included that petitioner shall report to the

Investigating Officer on all days between 8 a.m. and 10 a.m. till trial is

completed, that he shall not enter into the limits of Balussery Police Station

without previous permission except for reporting before the Investigating Officer

and that he shall not leave Kozhikode District without previous permission of the

Investigating Officer. Later petitioner filed Crl.M.P. No.3022 of 2010 for

modification of the conditions. Learned Sessions Judge while retaining

condition Nos.5 and 7 modified condition regarding appearance before the

Investigating Officer as on all alternate days between 8 a.m. and 10 a.m. till trial

is completed. Learned counsel submitted that petitioner is a business man and

that he has to travel through out the State but in view of the conditions imposed

much inconvenience and difficulty is caused to him. Learned Public Prosecutor

submitted that petitioner is involved in three other cases under Section 138 of

the Negotiable Instruments Act within the limits of Chavakkad Police Station, had

absconded in those cases and that he was arrested in one of those cases and

produced before the court of learned Judicial First Class Magistrate-I,

Chavakkad.

Crl.M.C.No.4931/2010

2

2. Having heard learned counsel for petitioner and the Public

Prosecutor, I am not inclined to interfere with the condition regarding entry of

petitioner into the limits of Balussery Police Station or going beyond Kozhikode

District since sufficient provision has been made by the learned Sessions Judge

and petitioner could either enter the limits of Balussery Police Station or go

beyond the Kozhikode District with permission as ordered.

3. So far as the condition requiring attendance of petitioner before the

Investigating Officer on all alternate days is concerned, I am inclined to think

that it would cause inconvenience and difficulty to the petitioner. Hence I am

inclined to modify that condition. It is sufficient that petitioner reports before the

Investigating Officer on all alternate Sundays between 8 a.m. and 10 a.m. until

filing of final report.

Resultantly this petition is allowed in part modifying condition No.2

imposed and modified by the learned Sessions Judge as requiring petitioner to

appear before the Investigating Officer on all alternate Sundays between 8 a.m.

and 10 a.m. until charge sheet is filed.

THOMAS P.JOSEPH,
Judge.

cks