High Court Kerala High Court

Ratheesh vs State-Represented By Public … on 4 March, 2010

Kerala High Court
Ratheesh vs State-Represented By Public … on 4 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 550 of 2010()


1. RATHEESH, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. STATE-REPRESENTED BY PUBLIC PROSECUTOR,
                       ...       Respondent

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :04/03/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
           CRL.M.C.No. 550   OF 2010
          ===========================

      Dated this the 4th day of March,2010

                     ORDER

By Annexure AIII order Judicial First

Class Magistrate’s Court-I, Mananthavady

allowed CMP 327/2009 filed by the petitioner

under section 451 of Code of Criminal Procedure

on conditions. The condition was that

petitioner shall furnish bank guarantee for

Rs.24,50,000/- as security. This petition is

filed under section 482 of the Code of Criminal

Procedure to quash the said condition in

Annexure AIII order.

2. Learned counsel appearing for the

petitioner and learned Public Prosecutor were

heard.

3. Rs.24,50,000/- was seized by the police

from KA-03/MK 6717 car at 43rd Mile Thavinjal

of Mananthavady-Thalassery Road along with

Crl.M.C.550/2010 2

7.520 litres of beer m.litres of brandy and 1.65

litres of whisky on 24.1.2009 at about 6.20 p.m

from the petitioner and the second accused. Crime

13/2009 was originally registered for the offences

under section 55(a) of Abkari Act and Section 41(1)

(d) and 102 of Code of Criminal Procedure. The

cash was produced before the learned Magistrate.

Learned Magistrate accepted the case of the

petitioner that Rs.24,50,000/- belongs to the

petitioner as he obtained it under an agreement for

sale and in such circumstances granted interim

custody on conditions. The argument of the

learned counsel is that if petitioner is to furnish

bank guarantee for Rs.24,50,000/- there is no

necessity to grant an interim custody and he is

prepared to furnish sufficient property as security

and to that effect Annexure AIII order may be

modified.

4. The State has not challenged Annexure AIII

order. Therefore the only question is regarding

Crl.M.C.550/2010 3

the security directed to be furnished by the

learned Magistrate. There is force in the

submission that furnishing bank guarantee for

Rs.24,50,000/- would tantamount to denial of the

interim custody. If what is needed is security

for the amount, learned Magistrate could have

directed the petitioner to furnish sufficient

security for the amount before realising the

amount.

5. In such circumstances, petition is disposed

modifying Annexure AIII order to the effect that

before realising the amount petitioner shall

furnish sufficient security before the learned

Magistrate which could either be movable or

immovable properties or bank guarantee.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006