Kerala High Court
C.H.Moosa vs State Of Kerala on 21 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 4098 of 2006()
1. C.H.MOOSA
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.BECHU KURIAN THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :21/12/2006
O R D E R
R. BASANT, J.
-------------------------------------------------
CRL.M.C.NO. 4098 OF 2006
-------------------------------------------------
Dated this the 21st day of December, 2006
ORDER
When this petition came up for hearing, after discussions
at the Bar, the learned counsel for the petitioner accepts the
fact that the petitioner can seek relief under Sec.457 of the
Cr.P.C. as explained in the decision reported in Rahim v.
State of Kerala (2002 (3) KLT 340) even when the vehicle
is not produced and when a report is made by any of the
parties to the learned Magistrate.
2. This Crl.M.C. is, in these circumstances, dismissed
with liberty to the petitioner to approach the learned
Magistrate for release of the vehicle under Sec.457 of the
Cr.P.C. as explained in Rahim v. State of Kerala (2002 (3)
KLT 340).
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy// P.S. To Judge
-: 2 :-
(R. BASANT, JUDGE)
Nan/