High Court Kerala High Court

Sunildeth vs The State Of Kerala on 29 January, 2009

Kerala High Court
Sunildeth vs The State Of Kerala on 29 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 323 of 2009()


1. SUNILDETH , S/O. SIVADASAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY ITS
                       ...       Respondent

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :29/01/2009

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                      Crl.M.C. No.323 of 2009
                      -------------------------------------
             Dated this the 29th day of January, 2009

                                  ORDER

Petitioner is the defacto complainant and on his allegation,

a crime has been registered at the Attingal Police Station. In the

course of investigation, an air conditioner was seized by the

police. By the impugned order, that air conditioner (referred to

mistakenly as the generator in certain portions of the impugned

order) was ordered to be released to the petitioner subject to a

condition that he must execute a bond for Rs.25,000/- with two

solvent sureties each for the like sum and must also make a cash

deposit of Rs.25,000/-.

2. According to the petitioner the condition imposed is

too onerous and unfair. The petitioner is the owner of the

article. The article would not worth to Rs.25,000/- now. It is

totally unnecessary to insist on cash deposit of Rs.25,000/-. The

petitioner shall execute a bond for Rs.25,000/- with two solvent

sureties as directed. But the condition of cash deposit may be

dispensed with.

Crl.M.C. No.323 of 2009 2

3. Having considered all the relevant inputs, I am

persuaded to agree that condition No.1 that there must be a

deposit of cash security of Rs.25,000/- can be modified and it can

be directed that the petitioner must deposit a cash security of

Rs.10,000/- (Rupees Ten thousand only). All other conditions

shall continue to remain in force. In the circumstances, the

learned Magistrate must scrupulously ensure that the sureties

offered are sufficient and solvent.

4. This Crl.M.C is allowed to the above extent.

5. Hand over a copy of this order to the learned counsel

for the petitioner.

(R.BASANT, JUDGE)
rtr/-