High Court Kerala High Court

Ashraf vs The Sub Inspector Of Police on 26 May, 2008

Kerala High Court
Ashraf vs The Sub Inspector Of Police on 26 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1489 of 2008()


1. ASHRAF, S/O. MOHAMMED,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.R.BINDU (SASTHAMANGALAM)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/05/2008

 O R D E R
                        V. RAMKUMAR , J.
             ==========================
                      Crl.R.P. No. 1489 of 2008
             ==========================
               Dated this the 26th day of May, 2008.

                             ORDER

The petitioner who claims to be the registered owner of a

tipper mini lorry bearing registration No. KL-11-Z 263, challenges

the order dated 29.04.2008 passed by the Judicial First Class

Magistrate, Kunnamangalam dismissing his application filed under

Section 457 Cr.P.C in Crime No. 86 of 2008 of Mavoor Police

Station for interim custody. The very same lorry involved in a

similar crime of unauthorisedly transporting river sand was

ordered to be released on interim custody by this Court as per

order dated 04.03.2008 in Crl.M.C. No. 956 of 2008. One of the

conditions imposed by this Court was that the petitioner shall not

permit the lorry to be used for any illicit purpose. It was in

flagrant violation of the said condition that the petitioner again

unauthorisedly transported river sand in the very same lorry

resulting in the Mavoor police registering Crime No. 86 of 2008.

2. It is too early to accept the contention of the petitioner

that the transporting of sand was not unauthorised. I am not

CRL.R.P. NO. 1489/2008 : 2:

inclined to interfere with the discretion validly exercised by the

learned Magistrate. I see no ground to interfere with the

impugned order. This R.P is accordingly dismissed.

V. RAMKUMAR, JUDGE.

rv

CRL.R.P. NO. 1489/2008 : 3: