IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2137 of 2009()
1. RAJ KANNAN, S/O.RAJAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.K.J.KURIACHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :16/07/2009
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
Crl.M.C.No.2137 of 2009
--------------------------
ORDER
Gold ornaments stolen and involved in Crime
No.155/2009 of Enathu Police Station, were seized by
the police during investigation and produced before the
court. Petitioner, claiming to be the owner, filed
Crl.M.P.No.2081/2009 under Section 451 of Code of
Criminal Procedure for interim custody of the gold
ornaments. Under Annexure-III order, Magistrate
dismissed the petition for the reason that one of the
accused is yet to be arrested and as investigation is
not complete, progress of the investigation would be
affected if interim custody is granted. This petition
is filed under Section 482 of Code of Criminal
Procedure to quash Annexure-III order and for interim
custody of the gold ornaments.
2. Learned counsel appearing for the petitioner
and learned Public Prosecutor were heard.
3. Learned Public Prosecutor did not dispute the
fact that the stolen gold ornaments, which were seized
CRMC 2137/09 2
and produced before the court, belong to the
petitioner. In such circumstances, petitioner is,
definitely, entitled to get interim custody of the gold
ornaments. The question is whether granting of interim
custody would affect the investigation. The fact that
one of the accused is yet to be arrested is not a
ground to deny interim custody. So also investigation
is not to be affected by the interim custody, if given.
In such circumstances, learned Magistrate should have
granted interim custody of the gold ornaments to the
petitioner.
Petition is allowed. Annexure-III order is
quashed. Crl.M.P.No.2081/2009 on the file of Judicial
First Class Magistrate’s Court, Adoor stands allowed.
Interim custody of the gold ornaments shall be given to
the petitioner on executing a bond for Rs.1,50,000/-
with two solvent sureties each for the like sum to the
satisfaction of Judicial First Class Magistrate, Adoor
on condition to produce the same as and when necessary.
16th July, 2009 (M.Sasidharan Nambiar, Judge)
tkv