High Court Kerala High Court

M.V.Valsan vs Valerian on 20 September, 2010

Kerala High Court
M.V.Valsan vs Valerian on 20 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2267 of 2010()


1. M.V.VALSAN, S/O.GOVINDAN VAIDYAR,
                      ...  Petitioner
2. P.J.LUKA @ WILSON,AGED 46 S/O.P.S.JOSEPH

                        Vs



1. VALERIAN, S/O.THOMAS, MANCHERY HOUSE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.C.IYPE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/09/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No. 2267   OF 2010
          ===========================

   Dated this the 20th day of September,2010

                     ORDER

By Annxure VI order Judicial First Class

Magistrate-I, Aluva released gold ingots seized

from the jewellery shop of the petitioners, to

first respondent under section 451 of Code of

Criminal Procedure on an application filed by

him. Petitioners challenged that order before

Additional Sessions Court, North Paravur in

Crl.R.P.122 and 123 of 2009. By Annexure VII

and VIII orders revisions were dismissed

holding that no revision will lie as the order

passed by the learned Magistrate is only on an

interlocutory application under section 451 of

Code of Criminal Procedure. This petition is

jointly filed by the petitioners in

Crl.R.P.122/2009 and 123/2009 contending that

learned Magistrate should not have granted

Crl.M.C.2267/2010 2

interim custody of the gold ingots to the first

respondent without affording opportunity to the

petitioners to raise their claim.

2. Though notice was served on the first

respondent, he did not appear.

3. Learned counsel appearing for the

petitioners and learned Public Prosecutor were

heard.

4. Crime 122/2004 of Chengamanad Police

Station was registered for the offences under

sections 454, 461, 395, 411 and 120B read with

section 34 of Indian Penal Code. According to the

petitioners, during the investigation of crime,

the Investigating Officer came to the jewellery

shop and demanded to give 500 gms of gold purchased

from a lady informing that accused had confessed

that stolen articles were sold to the petitioners.

It is alleged that apprehending their arrest,

petitioners produced the gold ingots and under

Annexure I mahazar the gold ingots were seized.

The gold ingots so seized were produced before the

Crl.M.C.2267/2010 3

court and by Annexure VI order in CMP 3153/2009 it

was released to the first respondent. Annexure VI

order shows that interim custody was given to the

respondent, petitioner in CMP 3153/2009 without

considering the question whether the gold ingots so

released to the first respondent belongs to the

first respondent or not. Before granting interim

custody to the first respondent, no notice was

given to the jewellery from whom the gold ingots

were seized.

In such circumstances, Annexure VI order is

quashed. CMP 3153/2009 is remitted to Judicial

First Class Magistrate-I, Aluva for fresh disposal

in accordance with law. Learned Magistrate shall

hear the petitioners herein and the first

respondent before final order in C.M.P.3153/2009 is

passed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

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

———————

JUDGMENT

SEPTEMBER,2006