IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1475 of 2009()
1. SAJAN, AGED 23 YEARS, S/O. THOMAS,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.N.K.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/05/2009
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C.No.1475 of 2009
= = = = = = = = = = = = = =
Dated this the 5th day of May, 2009
ORDER
The Petitioner, claiming to be the registered owner of a
Tata Indica car bearing registration No.KL 5L-7766 and the
agreement holder of a Scorpio car bearing Registration No.KL
17B- 2233 which were seized by the Chittarikkal Police in
Crime No.22 of 2009, challenges the orders passed by the
J.F.C.M-II, Hosdurg as well as the Sessions Judge, Kozhikode
refusing interim custody of the vehicles on a claim made by the
petitioner under Section 451 Cr.P.C.
2. Heard both sides.
3. Apart from the fact that the order passed by the learned
Magistrate was an interlocutory order and therefore not
revisable before the Sessions Court, Kozhikode, the
investigation thus far conducted shows that the chasis number
and the engine number of the vehicles were found to have been
Crl.M.C.No.1475 of 2009
2
tampered with and the investigating agency has not so far traced
out the true owners of the vehicles. Hence I am not inclined to
interfere with the orders passed by the courts below. This
Crl.M.C is, accordingly , dismissed.
Dated this the 5th day of May, 2009.
V. RAMKUMAR, JUDGE
sj