High Court Kerala High Court

Raveendran vs State Of Kerala on 2 January, 2009

Kerala High Court
Raveendran vs State Of Kerala on 2 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4919 of 2008()


1. RAVEENDRAN, S/O. KRISHNAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :02/01/2009

 O R D E R
                          R.BASANT, J.
                       ----------------------
                    Crl.M.C.No.4919 of 2008
                   ----------------------------------------
             Dated this the 2nd day of January 2009

                              O R D E R

Petitioner’s vehicle was allegedly involved in the

commission of an offence under ‘The Kerala Protection of River

Banks and Regulation of Removal of Sand Act’. The vehicle was

seized. Crime was registered. Seizure was reported to the

learned Magistrate. The petitioner applied for release of the

vehicle. The said petition was dismissed by the impugned order.

The learned Magistrate refused to release the vehicle to the

petitioner on the ground that the vehicle was involved in earlier

identical offences.

2. The learned counsel for the petitioner submits that

the allegations are totally false and incorrect. The petitioner

shall substantiate his contentions at the appropriate stage. The

vehicle may not be left to suffer damage and deterioration. The

vehicle may be ordered to be released to the petitioner subject to

any appropriate terms and conditions, submits the learned

counsel for the petitioner.

3. The learned Public Prosecutor opposes the

application; but submits that if this court were inclined to

Crl.M.C.No.4919/08 2

release the vehicle to the petitioner, appropriate safeguards may

be insisted. The learned Public Prosecutor submits that the

vehicle is involved in four identical instances earlier.

4. Having considered all the relevant circumstances, I

find merit in the prayer of the learned counsel for the petitioner

for release of the vehicle. Subject to appropriate conditions, the

vehicle can be released to the petitioner. In coming to this

conclusion, I take note of the concerns to which the Supreme

Court addressed itself in the decision in Sunderbhai Ambalal

Desai v. State of Gujarat [SC 2003(2) KLT 1089].


      5.    In the result,

      a)    This petition is allowed.

      b)    The impugned order is set aside.

6. It is directed that the vehicle No.KL-18B/4699 shall be

released to the petitioner on the following terms and conditions:

i) He shall produce all documents before the learned

Magistrate to show that he is the owner entitled to possession of

the vehicle.

ii) He shall execute a bond for an amount equal to the

value of the vehicle to be determined by the learned Magistrate

Crl.M.C.No.4919/08 3

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

of the learned Magistrate.

iii) The petitioner, in such bond, shall undertake that the

vehicle, while in his custody on the strength of this order, shall

not be used or permitted to be used for commission of any

offence punishable under ‘The Kerala Protection of River Banks

and Regulation of Removal of Sand Act’ .

iv) In such bond, the petitioner shall undertake to

produce the vehicle before the learned Magistrate or the

authorities under ‘The Kerala Protection of River Banks and

Regulation of Removal of Sand Act’ if and after a final order of

confiscation is passed or as and when directed.

v) The petitioner shall make a cash deposit of

Rs.1,25,000/- (Rupees One lakh twenty five thousand only)

before the learned Magistrate as security.

7. If the above conditions are satisfied, the vehicle shall

be released to the petitioner.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.4919/08 4

Crl.M.C.No.4919/08 5

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008