High Court Kerala High Court

Dinesh vs State Of Kerala on 2 September, 2008

Kerala High Court
Dinesh vs State Of Kerala on 2 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3181 of 2008()


1. DINESH, SARADA BHAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. RAJAN,

                For Petitioner  :SRI.SHABU SREEDHARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :02/09/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                     Crl.M.C. No.3181 of 2008
                      -------------------------------------
             Dated this the 2nd day of September, 2008

                                  ORDER

Petitioner faces allegations in a crime registered initially

under Section 354 I.P.C and later altered to Section 376 r/w 511

I.P.C. The vehicle belonging to the petitioner was seized by the

police in the course of that investigation. The nexus between the

vehicle and the crime is that the petitioner had allegedly used

the vehicle to carry the victim. The vehicle was seized by the

police. The same was produced before the learned Magistrate.

The learned Magistrate, by the impugned order, directed release

of the vehicle to the petitioner subject to conditions. The

petitioner claims to be aggrieved by conditions 2 and 4.

2. The said two conditions oblige the petitioner to

produce necessary documents to prove ownership of the vehicle.

The conditions also oblige the sureties to produce their title

deeds.

3. The learned counsel for the petitioner first of all

submits that all the documents relating to ownership were in the

vehicle at the time when it was seized by the police. The learned

Crl.M.C. No.3181 of 2008 2

Public Prosecutor concedes that such documents were seized

and were available in the vehicle. The investigator is in

possession of those documents. The Investigating Officer shall

forthwith produce such documents before the learned Magistrate

to satisfy the learned Magistrate that the petitioner is the person

entitled to possession of the vehicle.

4. The next grievance is that the sureties have been

directed to produce their title deeds. In this case where there is

no dispute about the ownership of the vehicle, it is unnecessary

to impose such an onerous condition, submits the learned

counsel for the petitioner. The petitioner shall produce sureties,

who shall, as usual, produce the tax receipts, it is submitted.

5. The said prayer is also not opposed by the learned

Public Prosecutor and I am satisfied, in these circumstances,

that this Crl.M.C can be allowed.

6. The learned counsel for the petitioner further submits

that the insistence on a bond for Rs.3 lakhs is unjustified.

Admittedly the vehicle is a Maruti Omni Van of 1995 made. It is

agreed after the discussions at the Bar that a bond for Rs.1 lakh

alone need be insisted.

Crl.M.C. No.3181 of 2008 3

7. In the result:

a) This Crl.M.C is allowed;

b) The conditions imposed are modified as follows:

i) The petitioner shall execute a bond for Rs.1 lakh only

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

of the learned Magistrate;

ii) The ownership documents which are admittedly

available with the police shall forthwith be produced before the

learned Magistrate by the Investigating Officer and the condition

that the petitioner must produce such documents is dispensed

with;

iii) The condition that the sureties must produce their

title deeds is set aside.

Sd/-

(R.BASANT, JUDGE)
rtr/-

/true copy/

P.A to Judge