High Court Kerala High Court

K.E.Mathew vs State Of Kerala on 4 December, 2008

Kerala High Court
K.E.Mathew vs State Of Kerala on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4317 of 2008()


1. K.E.MATHEW, S/O.K.M.EAPPEN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :04/12/2008

 O R D E R
                           R BASANT, J.

             ~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
                      Crl.M.C.4317 OF 2008
             ~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~

            Dated this the 04th day of December, 2008

                             O R D E R

Petitioner claims to be the owner of a vehicle which was

allegedly involved in the commission of offences under the Kerala

Forest Act and Kerala Protection of River Banks & Regulation of

Removal of Sand Act, 2001. The petitioner`s application for release

of the vehicle was rejected by the learned Magistrate by the

impugned order. He has come to this court with a prayer to invoke

the extra ordinary inherent jurisdiction under Section 482 Cr.P.C to

quash the order and to direct release of the vehicle to him.

2. The learned Public Prosecutor stoutly opposed the

application.

3. Reference to the vital facts may be relevant and

crucial. Petitioner is not the registered owner of the vehicle. One

Mathew Scaria is the registered owner of the vehicle. The vehicle

was earlier involved in an offence u/s Kerala Protection of River

Banks and Regulation of Sand Act and the vehicle was ordered to be

released to the registered owner in OR 01/08 subject to the

conditions of the bond which he had executed along with sureties.

The vehicle was released to the registered owner. It is submitted at

the Bar that the conditions imposed, included the condition that the

registered owner shall produce the vehicle as and when directed by

the court and that he should not use the vehicle for commission of

any crime.

3. Be that as it may, as the vehicle was involved in yet

another crime OR 05/08 i.e. the instant one it was seized on

28.02.08, it is alleged that the registered owner of the vehicle, to

whom the vehicle was released by the court, was himself making use

of the vehicle to commit the offence on 28.02.08

4. The vehicle was seized. Long later the petitioner had

come before the court with a prayer that the vehicle may be released

to him. How did he acquire rights over the vehicle from the

registered owner? Petitioner contends that as per annexure A1 he

has acquired rights over the vehicle from the registered owner.

4. The learned Magistrate was evidently not satisfied with

the explanation offered. The registered owner was not expected to

part with possession of the vehicle. He was not expected to use the

vehicle for commission of any offence. On 28.02.08 allegedly he was

found to make use of the vehicle illegally, contrary to the the terms of

the bond executed by him. It is such registered owner who

contended later through the petitioner that vehicle had been

transferred to the petitioner on 21.02.08 – 7 days prior to the date of

commission of the alleged offence.

5. I find merit in the contention of the learned Public

Prosecutor that the petitioner is only a name lender to the registered

owner to justify the claim for release of the vehicle now. The learned

Public Prosecutor further submits that proceedings u/s 51A of Forest

Act are already initiated and according to the learned Public

Prosecutor the registered owner has not appeared before the

authority u/s 61 A of Kerala Forest Act. The learned Public

Prosecutor submits that expeditious steps are being taken to

complete the proceeding u/s 61 A Kerala Forest Act.

6. In these circumstances, the impugned order does not

warrant any interference by invocation of the extra ordinary inherent

jurisdiction available u/s 482 of Cr.P.C. The petitioner or the

registered owner should certainly approach the authority under

Section 61 A Kerala Forest Act

7. With the above observations this Criminal MC is

dismissed. Needless to say authority u/s 61 A of the Kerala Forest

Act shall ensure that the proceedings is completed as expeditiously

as possible.

(R BASANT, JUDGE)

KMD