IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4044 of 2008()
1. HANEEFA.V, AGED 30 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :28/10/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 4044 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of October, 2008
O R D E R
The petitioner, whose vehicle was seized on the allegation
that it was involved in the commission of the offence under the
Kerala Protection of River Banks and Regulation of Removal of
Sand Act and to whom such vehicle has been released subject to
conditions, which conditions include a condition that an amount
of Rs.30,000/- should be remitted in cash before the Magistrate,
has now come before this Court with a prayer that the cash
deposit amount – Rs.30,000/- – may be reduced.
2. The learned counsel for the petitioner prays, the learned
Prosecutor does not oppose the said prayer and I am satisfied that
consistent with the practice followed by this Court and by the
court below a direction for deposit of Rs.25,000/-, which is the
maximum amount of fine impossible under Section 20 of the
Kerala Protection of River Banks and Regulation of Removal of
Sand Act, can be imposed.
Crl.M.C.No. 4044 of 2008
2
3. This Crl.M.C. is accordingly allowed as agreed. Condition
No.2 is modified. The petitioner need now deposit only Rs.25,000/- in
cash.
(R. BASANT)
Judge
tm