IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4113 of 2008()
1. VARKICHAN, AGED 46 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, THROUGH
... Respondent
For Petitioner :SMT.P.P.STELLA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :07/11/2008
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C. No.4113 of 2008
-------------------------------------
Dated this the 7th day of November, 2008
ORDER
The vehicle belonging to the petitioner – a motorcycle has
been seized alleging that it was used for transporting 3.375 litres
of Indian Made Foreign Liquor. The vehicle was seized and the
seizure was reported to the learned Magistrate. The vehicle was
handed over to the custody of the official for safe custody. The
petitioner applied for release of the vehicle. That application
was rejected. The petitioner has come before this Court to
challenge that order.
2. The learned Magistrate had dismissed the petition on
the ground that the officer has reported that the vehicle “is
being produced before the authorised officer”. The learned
Public Prosecutor was requested to take instructions. Has any