IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 857 of 2010()
1. ABDUL HAKKIM, S/O.KOCHUNNI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE
3. THE SUB INSPECTOR OF POLICE
For Petitioner :SRI.GIKKU JACOB
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :31/03/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.M.C.NO.857 OF 2010
------------------------------------------
Dated 31st March 2010
O R D E R
Petitioner filed C.M.P.420/2010
for interim custody of vehicle No.KL-7.AU-
3042 seized in crime No.1515/2010 of City
Traffic Police Station (West), Ernakulam.
By Annexure-II order, learned Magistrate
dismissed the petition holding that on
executing kaichit by one Sudheer who is
manager of the petitioner, vehicle was
released to him and therefore, petition
cannot be allowed either under Section 451
or 457 of Code of Criminal Procedure.
Annexure-II order is challenged in this
petition.
2. Learned counsel appearing for
the petitioner submitted that the vehicle
Crmc 857/10
2
is even now in the police station premises and
was not released to the petitioner and he did
not authorise Sudheer to get the vehicle
released and in such circumstances, Annexure-
II order is to be quashed.
3. Learned Public Prosecutor submitted
that Sudheer claiming as the manager of the
petitioner, executed a kaichit for release of
the vehicle but he did not take custody of the
vehicle from the police station and it is
therefore, in the police station premises.
4. Learned counsel appearing for the
petitioner submitted that as vehicle is not
necessary for the purpose of trial, there is no
necessity to produce the vehicle before the
learned Magistrate. Learned Public Prosecutor
submitted that offence alleged is only under
Section 279 of Indian Penal Code. If that be
Crmc 857/10
3
so, there may not any necessity for production
of the vehicle for the purpose of trial.
In such circumstances, Sub Inspector of
Police, City Traffic Police Station, Ernakulam
is directed to release bus No. KL-7.AU.3042 to
the petitioner.
Petition is disposed accordingly.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.