High Court Kerala High Court

Anwar vs State Of Kerala on 2 May, 2008

Kerala High Court
Anwar vs State Of Kerala on 2 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1806 of 2008()


1. ANWAR, THEKKEMALIL HOUSE
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.GOPINATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :02/05/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                    Crl.M.C.No.1806 of 2008
                   ----------------------------------------
               Dated this the 2nd day of May 2008

                              O R D E R

The short grievance of the petitioner is that a bus

belonging to him which was involved in an offence registered

inter alia under Sections 279 and 304 is not being released to

the petitioner by the learned Magistrate. His application under

Section 451 Cr.P.C stands dismissed by the learned Magistrate.

2. Notice was given to the learned Public Prosecutor.

The learned Public Prosecutor does not oppose the application. I

am satisfied, in the facts and circumstances of this case that

directions can be issued to release the vehicle to the petitioner

subject to appropriate terms and conditions.

3. In the result, this petition is allowed. Following

directions are issued under Section 482 Cr.P.C in favour of the

petitioner.

i) The petitioner shall produce before the learned

Magistrate all documents to show that he is the owner of the

vehicle entitled to possession of the vehicle and thereupon the

vehicle shall be released to the petitioner on condition that he

Crl.M.C.No.1806/08 2

executes a bond for Rs.1,00,000/- (Rupees one lakh only) with

two solvent sureties each for the like sum to the satisfaction of

the learned Magistrate undertaking to produce the vehicle as

and when directed.

Hand over copy of this order to the learned counsel for the

petitioner.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.1806/08 3

Crl.M.C.No.1806/08 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007