High Court Kerala High Court

K.P.Jinoy vs State Of Kerala on 7 March, 2007

Kerala High Court
K.P.Jinoy vs State Of Kerala on 7 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 616 of 2007()


1. K.P.JINOY, AGED 26 YEARS, S/O. PAUL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.BABU KARUKAPADATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :07/03/2007

 O R D E R
                                 R.BASANT, J

                              ----------------------

                          Crl.M.C.No.616 of 2007

                        ----------------------------------------

                 Dated this the 7th day of March  2007




                                   O R D E R

The petitioner is the owner of a vehicle. According to him,

he had purchased the vehicle bona fide for consideration. The

police have now seized the vehicle. Police suspects that the

vehicle is a stolen vehicle and there has been tampering with the

engine number and chasis number of the vehicle. The vehicle

was seized in the course of investigation. The police have no

case so far that the petitioner has any contumacious role in the

commission of the offence. The petitioner, in these

circumstances, applied for release of the vehicle to him. There is

no other claimant for the vehicle. The learned Magistrate

accepted the request for release of the vehicle, subject to

conditions. The petitioner complains about one condition

imposed, that is condition No.3, which I extract below:

“The petitioner shall produce the bank

guarantee for the bond amount or to produce the title

deeds of the immovable property in originals of the

sureties as security”.

Crl.M.C.No.616/07 2

2. The learned counsel for the petitioner submits that the

learned Magistrate had already imposed condition No.1 that the

petitioner must execute a bond for Rs.7,00,000/- with two solvent

sureties each for the like sum. In these circumstances, it is

unnecessary to insist on condition No.3. Because of the onerous

nature of condition No.3, the petitioner is unable to claim back

the vehicle. It is, in these circumstances prayed that the said

condition may be deleted. The petitioner shall produce solvent

sureties. The requisite satisfaction in the mind of the learned

Magistrate that the sureties are solvent shall be induced by

production of appropriate documents. A rigid insistence on

production of bank guarantee or title deeds may not be made.

This, in short, is the request made by the counsel.

3. I must take note of the decision in Sunderbhai Ambalal

Desai v. State of Gujarat [SC 2003(2) KLT 1089]. The vehicle has

not been taken release from the custody of the court. There is no

other claimant also. In these circumstances, it is very essential

that the property is preserved and protected. I am, in these

circumstances, satisfied that insistence on bank guarantee need

not be made. The rigid insistence on production of originals of

Crl.M.C.No.616/07 3

the title deeds of the sureties can also be dispensed with. It need

only be directed that the learned Magistrate must carefully

evaluate the sufficiency and acceptability of the sureties.

4. In the result, this Criminal Miscellaneous Case is

allowed in part. Condition No.3 is deleted. But it is directed that

the learned Magistrate must carefully evaluate the acceptability

of the sureties which they have accepted.

(R.BASANT, JUDGE)

jsr

Crl.M.C.No.616/07 4

Crl.M.C.No.616/07 5

R.BASANT, J

C.R.R.P.No.

ORDER

21ST DAY OF JULY 2006