High Court Kerala High Court

Abdulla Junaid vs State Of Kerala on 22 September, 2010

Kerala High Court
Abdulla Junaid vs State Of Kerala on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3885 of 2010()


1. ABDULLA JUNAID,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/09/2010

 O R D E R
               M.Sasidharan Nambiar, J.
              --------------------------
                Crl.M.C.No.3885 of 2010
              --------------------------

                         ORDER

Petitioner filed C.M.P.No.502/2010 in Crime No.

512/2009 of Medical College Police Station,

Thiruvananthapuram, registered for the offence under

Sections 14(a) and (b) of Foreigners Act, before

Additional Chief Judicial Magistrate’s Court,

Thiruvananthapuram to release the articles seized from

him under Section 451 of Code of Criminal Procedure. By

Annexure-3 non speaking order, learned Magistrate

dismissed the petition. Petitioner challenged that

order before Sessions Court, Thiruvananthapuram in

Crl.R.P.No.56/2010. Learned Sessions Judge dismissed

the revision holding that no revision will lie, as it

is an order passed under Section 451 of Code of

Criminal Procedure. This petition is filed under

Section 482 of Code of Criminal Procedure to quash

Annexure-3 order.

2. Learned counsel appearing for the petitioner

and learned Public Prosecutor were heard.

CRMC 3885/10 2

3. Annexure-3 order shows that learned Magistrate

did not consider the question whether the articles

seized and sought to be released in C.M.P.No.502/2010

are the personal belongings of the petitioner and

whether some or all the articles are needed for trial

or could be released. The petition was dismissed only

on the ground that petitioner is an accused and the

articles are required for trial. The question whether

each item is required for trial was not considered.

4. In such circumstances, petition is allowed.

Annexure-3 order is quashed. C.M.P.No.502/2010 is

remitted to Additional Chief Judicial Magistrate’s

Court, Thiruvananthapuram. Learned Chief Judicial

Magistrate is directed to re-consider C.M.P.No.

502/2010, considering the contentions raised by the

petitioner, after hearing the Prosecutor also and pass

appropriate order, in accordance with law, within

thirty days from the date of receipt of a copy of this

order.

22nd September, 2010 (M.Sasidharan Nambiar, Judge)
tkv