High Court Kerala High Court

C.N.Marakar vs State Of Kerala on 19 May, 2008

Kerala High Court
C.N.Marakar vs State Of Kerala on 19 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1540 of 2008()


1. C.N.MARAKAR, AGED 48, S/O.NINAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.CHANDY JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :19/05/2008

 O R D E R
                   HARUN-UL-RASHID, J.
                 -------------------------------------
                     Crl.R.P No.1540 of 2008
                 -------------------------------------
              Dated this the 19th day of May, 2008



                             O R D E R

The prayer is to release the bitumen seized by the police

worth Rs.2,83,126/-. According to the petitioner, he purchased

60 barrels bitumen from Bharath Petroleum Corporation Ltd. on

paying the above said amount and produced Annexure A1 bill.

This bitumen loaded in a lorry was intercepted by the second

respondent at Pampakuda and on suspicion that the consignment

of the vehicle are stolen goods. He moved an application under

Sections 451 and 452 Cr.P.C. before the Judicial First Class

Magistrate Court, Kolencherry seeking release of the article.

The trial court on a consideration of the matter held that no

materials are produced to show that the vehicle has got valid

permit for transporting bitumen and therefore, the same cannot

be considered released to its owner.

2. I find that no purpose will be served by keeping the

article and vehicle in police station till the matter is decided by

the learned Magistrate. Therefore, I order release of the

CRL.R.P NO.1540/08

bitumen on condition that the petitioner offer security by way of

unencumbered immovable property situated in Kerala State

worth Rs.3 lakhs to the satisfaction of the learned Magistrate.

The petition filed under Sections 451 and 452 Cr.P.C. is allowed.

The Crl.R.P. is disposed of as above.

HARUN-UL-RASHID, JUDGE

csl