Madras High Court
Ajay @ Ajayan vs The State Rep. By on 10 April, 2018
Author: A.D.Jagadish Chandira
Bench: A.D.Jagadish Chandira
IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED : 10.04.2018 CORAM THE HONOURABLE MR. JUSTICE A.D.JAGADISH CHANDIRA CRL.O.P. No.10805 of 2018 Ajay @ Ajayan S/o. Sivasankaran ... Petitioner Vs. The State rep. by The Inspector of Police, P-6, Kodungaiyur Police Station, Chennai - 600 019. (Crime No.138/2018) ... Respondent Prayer: Criminal Original Petition filed under Section 439(1)(b) Cr.P.C. to modify the condition as "the petitioner shall execute the friend's sureties" instead of "blood related surety" as imposed on the the conditions in Crl.M.P.No.719 of 2018 dated 20.02.2018 by the learned V Metropolitan Magistrate, Egmore, Chennai. For Petitioner : Mr.C.Ravichandran For Respondent : Mr.C.Iyyapparaj Additional Public Prosecutor O R D E R
This petition has been filed by the petitioner to modify the condition imposed on him in order dated 20.02.2018 in Crl.M.P.No.719 of 2018, passed by the learned V Metropolitan Magistrate, Egmore, Chennai.
2. The learned Magistrate while granting bail to the petitioner in Crl.M.P.No.719 of 2018 on 20.02.2018, had imposed a condition that "the petitioner and surety shall produce Ration Card or Adhar Card or any other photo identity proof and the surety shall be father or mother or brother or sister or wife or son or daughter of the petitioner". Against the condition imposed on the petitioner, this petition has been filed.
3. The learned counsel for the petitioner would submit that the petitioner is a native of Kerala and he has no relatives in Chennai. He would further submit that the petitioner was arrested on 13.02.2018 and in spite of the bail being granted on 20.02.2018, he is unable to come out, since he is unable to produce the surety, who is either father or mother or brother or sister or wife or son or daughter of the petitioner, as stated by the lower Court. He would further submit that the condition imposed by the learned Magistrate is onerous and instead of any of the close relatives surety, the petitioner has got responsible persons known to him, who are willing to stand as surety to him and hence he would pray for modification of condition in respect of relative surety alone.
4. Taking into consideration the submission made by the learned counsel for the petitioner, this Court is inclined to modify the condition imposed by the learned V Metropolitan Magistrate, Egmore, Chennai in Crl.M.P.No.719 of 2018 dated 20.02.2018, that instead of the condition that "the surety shall be father or mother or brother or sister or wife or son or daughter of the petitioner", the petitioner shall produce local or any responsible person known to him as surety. The other conditions imposed by the learned Magistrate will stand unaltered.
10.04.2018 Speaking/non speaking order Index : Yes/No rts To
1. The Presiding Officer V Metropolitan Magistrate, Egmore, Chennai.
2. The Inspector of Police, P-6, Kodungaiyur Police Station, Chennai - 600 019.
3. The Public Prosecutor, High Court, Madras.
A.D.JAGADISH CHANDIRA, J.
rts CRL.O.P. No.10805 of 2018 10.04.2018