IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1414 of 2007()
1. RAJAN AGED 44 YEARS, S/O.RAMASWAMY
... Petitioner
2. GOPAKUMAR, S/O.KUTTAN PILLAI,
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.K.B.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :04/05/2007
O R D E R
K.P.BALACHANDRAN, J.
Crl.M.C.No.1414 of 2007
Dated this the 4th day of May 2007
O R D E R
Heard the learned counsel for the petitioner and the learned
Public Prosecutor. Release of the Mini Lorry is not opposed by the
learned Public Prosecutor. His only request is to have the crime
number also being endorsed in the R.C. Book of the vehicle while
releasing the vehicle. The learned Public Prosecutor could not point
out any provision of law which enables crime number of the case in
which the vehicle is involved,being recorded in the R.C.book.
2. In the result, I direct release of the Mini Lorry bearing
Reg.No.KL-03 A 7011 to the second petitioner who is the registered
owner of the vehicle on his depositing an amount of Rs.10,000/-
(Rupees ten thousand only) by way of cash security and executing a
bond for Rs.50,000/- (Rupees fifty thousand only) with two solvent
sureties each for like sums to the satisfaction of the court below
provided there is valid insurance for the vehicle and on the second
petitioner undertaking to produce the vehicle in roadworthy condition
as and when called for.
3. This Criminal Miscellaneous Case is disposed of with the
above directions.
K.P.BALACHANDRAN,
JUDGE.
jsr
// True Copy// PA to Judge
2
3