High Court Kerala High Court

Tahir.R.P. vs State Represented By Public … on 13 January, 2010

Kerala High Court
Tahir.R.P. vs State Represented By Public … on 13 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3926 of 2009()


1. TAHIR.R.P., S/O.PAREED,
                      ...  Petitioner

                        Vs



1. STATE REPRESENTED BY PUBLIC PROSECUTOR,
                       ...       Respondent

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.M.B.PRAJITH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :13/01/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ------------------------------------------
            Crl.M.C.NO.3926 OF 2009
           ------------------------------------------
           Dated 13th          January 2010


                         O R D E R
            Maheendra                  Scorpio         vehicle

No.KL-48-9818        was           seized            in  crime

No.636/2009   of        Adimaly             police     station

registered for the offence under Section 55

(a) and (i) of Abkari Act. It is produced

before the Excise Commissioner, the

confiscating authority under Section 67 B

of the Abkari Act. Petitioner filed

M.P.5579/2009 before Judicial First Class

Magistrate-I, Thrissur in crime No.542/2009

of Thrissur Town East Police Station, for

interim custody of the vehicle. By

Annexure-V order the petition was

dismissed. This petition is filed under

Section 482 of Code of Criminal Procedure

Crmc 3926/09
2

to quash Annexure-V order and to get interim

custody of the vehicle.

2. Learned counsel appearing for the

petitioner and learned Public Prosecutor were

heard.

3. Case of the petitioner is that

the vehicle was stolen from the petitioner

and crime No.542/2009 of Thrissur East police

station is in respect of said theft and the

vehicle should have been produced in crime

No.542/2009 and even if, the stolen vehicle

was used for transporting Indian Made

Foreign Liquor or anycontraband article,

petitioner is not responsible for the same

and therefore, his vehicle cannot be

confiscated.

4. When the vehicle was seized in

crime No.636/2009 of Adimaly police station

and produced before the confiscating

Crmc 3926/09
3

authority, Judicial First Class Magistrate-I,

Thrissur cannot grant interim custody of the

vehicle in M.P.5579/2009. In such

circumstances, I find no reason to interfere

with the dismissal of the said petition by

Annexure-V order. True, if the petitioner is

the registered owner of the vehicle and it

was stolen while it was in his possession,

and it was later used for transporting any

contraband article, petitioner cannot be made

liable for the same. But it is upto the

petitioner to approach the confiscating

authority and raise all the contentions and

get appropriate order in accordance with

law.

Petition is disposed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.

Crmc 3926/09
4