IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4978 of 2008()
1. JOSHY.PJ., S/O.JOSEPH, 49 YEARS
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.P.M.ZIRAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :01/01/2009
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C. No.4978 of 2008
-------------------------------------
Dated this the 1st day of January, 2009
ORDER
The vehicle belonging to the petitioner was allegedly used
for the commission of an offence under the Immoral Traffic
Prevention Act. The petitioner is one of the accused persons.
He applied for release of his vehicle to him. It was directed to be
released, but subject to conditions.
2. The petitioner is not the registered owner, but he is
only an agreement owner who had purchased the vehicle from
the registered owner. It is submitted at the Bar that the
registered owner has already reported to the learned Magistrate
that he has no objection against release of the vehicle to the
petitioner herein. The petitioner is aggrieved by condition No.1
imposed by the learned Magistrate under the impugned order
which obliges the petitioner to execute a bond for Rs.3 lakhs
with the registered owner as one of the sureties. According to
the petitioner, the registered owner, though he has no objection
against release of the vehicle to the petitioner, is not willing to
offer himself as a surety for the petitioner. This has resulted in
Crl.M.C. No.4978 of 2008 2
continuance of the vehicle in the custody of the court exposing
the same to damage and deterioration. It is, in these
circumstances, prayed that the said condition may now be
deleted.
3. If the registered owner files an affidavit expressing
his willingness to release the vehicle to the petitioner, I find no
reason why it should be insisted that such registered owner must
himself be willing to offer himself as surety for the petitioner. I
am, in these circumstances, satisfied that the said condition
imposed can be modified.
4. In the result:
i) This Crl.M.C is allowed in part;
ii) If the registered owner files an affidavit before the
learned Magistrate to satisfy the learned Magistrate that the
registered owner has no objection against release of the vehicle
to the petitioner, the learned Magistrate need not insist on the
registered owner figuring as a surety. The learned Magistrate
can accept any two solvent sureties offered by the petitioner to
the satisfaction of the learned Magistrate.
(R.BASANT, JUDGE)
rtr/-