High Court Kerala High Court

T.Saibunneesa vs State Of Kerala on 2 December, 2010

Kerala High Court
T.Saibunneesa vs State Of Kerala on 2 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4472 of 2010()


1. T.SAIBUNNEESA, W/O.HASSAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.U.SHAILAJAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :02/12/2010

 O R D E R
                M.Sasidharan Nambiar, J.
               --------------------------
                 Crl.M.C.No.4472 of 2010
               --------------------------

                         ORDER

Pursuant to the condition in the order granting

bail, surety to the accused, who is none other than the

mother of the accused, deposited her title deed before

Judicial First class Magistrate’s Court-I, Kannur in

Crime No.38/2006. Later, she filed Annexure-I petition

to release the title deed. By Annexure-II order,

learned Magistrate dismissed the petition holding that

it was deposited as directed in the order granting bail

and Magistrate has no power to modify or alter the

condition.

2. Learned counsel appearing for the petitioner

and learned Public Prosecutor were heard.

3. On hearing the learned counsel, I do not find

it necessary for the Court to retain the title deed.

Annexure-II order is quashed. Judicial First Class

Magistrate-I, Kannur is directed to release the title

deed as sought for in Annexure-I petition.

Petition is disposed.

2nd December, 2010 (M.Sasidharan Nambiar, Judge)
tkv