IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 263 of 2008()
1. KUNNUMMAL THODI ALAVIKUTTY, S/O.
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE TAHSILDAR,
3. THE DISTRICT COLLECTOR,
4. KAVANUR GRAMA PANCHAYAT,
5. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.M.A.MANHU
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/01/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = =
Crl.M.C. No. 263 of 2008
= = = = = = = = = = = = = =
Dated: 24-1-2008
ORDER
Petitioner who is the owner of a vehicle bearing Reg. No. KL-
10-Z-9897, seeks interim custody of the same. The vehicle was
seized by the 2nd respondent alleging that sand was illegally
transported in the vehicle in contravention of the provisions of the
Kerala Protection of River Banks & Regulation of Removal of Sand
Act, 2001 (the Act” for short). The petitioner approached the J.F.C.M.
Manjeri for interim custody of the vehicle which was seized by the 2nd
respondent but his request for interim custody was declined by the
Magistrate holding that since the vehicle was not produced before
Court and no report was forwarded under Sec. 102 (3) Cr.P.C. by any
police officer, the application for interim custody filed under Sec. 457
Cr.P.C. was not maintainable. Hence this Petition under Sec. 482
2. Even in cases where the seized vehicle is not produced
before the Magistrate nor is the seizure reported to the Magistrate, the
application under Section 457 Cr.P.C. by the person aggrieved can be
treated as a report of seizure. In as much as this Court has granted
interim custody of vehicles seized under the provisions of the said Act,
I see no reason why this vehicle also should not be released on
interim custody, particularly in the light of the decision reported in
CRL. M.C. No. 263/2008 : 2 :
AIR 2003 SC 638 – Sundarbhai Ambalal Desai v. State of
Gujrat. Accordingly, the Mini lorry in question shall be released to
the petitioner on interim custody on his depositing either a cash
security of Rs. 25,000/- (Rupees twenty five thousand only) or
furnishing bank guarantee for the said amount and on his executing
a bond for Rs. 1,50,000/- (Rupees one lakh fifty thousand only) with
two solvent sureties each for the like amount to the satisfaction of the
J.F.C.M., Manjeri without insisting on solvency certificate and subject
to the following conditions.
i) The petitioner shall keep the mini lorry in the same
condition in which it is released to the petitioner.
ii) The petitioner shall not transfer the mini lorry and its
accessories wholly or in part to any person.
iii) The petitioner shall not permit the mini lorry bearing
Reg. No.KL-10-Z-9897, to be used for any illicit
purpose
iv) The petitioner shall produce the vehicle before court as
and when required by the Magistrate.
This order shall be subject to any order for confiscation to be
passed under the provisions of the Act.
V. RAMKUMAR,
(JUDGE)
rv
CRL. M.C. No. 263/2008 : 3 :