High Court Kerala High Court

Shylaja vs State Of Kerala on 30 October, 2008

Kerala High Court
Shylaja vs State Of Kerala on 30 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2268 of 2008()


1. SHYLAJA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :30/10/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
           Crl.R.P. NO.2268     OF 2008
            ===========================

      Dated this the 30th day of October,2008

                       ORDER

As per the order passed in C.M.P.776/2008 filed

under section 451 of Code of Criminal Procedure

petitioner deposited Rs.35,000/- before Judicial

First Class Magistrate, Pattambi. The lorry KLO/9-

T.3087 was seized by the Police for transporting

river sand illegally. Crime No.65/2008 of Thrithala

Police Station was registered for the offence

punishable under section 12 read with section 20 of

Kerala Protection of River Banks and Regulation of

Removal of Sand Act, 2001. Subsequently the

District Collector passed an order of

confiscation. According to petitioner, he remitted

Rs.21,000/- as directed by the District Collector

and he is entitled to get back the amount deposited

before the court as directed by the order in

C.M.P.776/2008. He filed C.M.P.2023/2008 for the

above purpose. Learned Magistrate dismissed the

CRRP 2268/2008 2

application holding that a final report is yet to

be filed and before disposing the case it cannot

be granted. Revision is filed challenging that

order.

2. Learned counsel appearing for petitioner

and learned Public Prosecutor were heard.

3. The order in C.M.P.776/2008 was passed

under section 451 of Code of Criminal Procedure

granting interim custody of the vehicle. Learned

Magistrate was justified in holding that without a

final report submitted by the Police as provided

under section 173 of Code of Criminal Procedure,

the amount deposited by the petitioner in court

pursuant to the order passed under section 451 of

Code of Criminal Procedure cannot be allowed to be

withdrawn. Learned counsel submitted that a final

report was submitted. Learned counsel also

submitted that the order shows that petition could

be allowed only after disposal of the case. It is

pointed out that when confiscation order was passed

by the District Collector, there is no necessity

CRRP 2268/2008 3

for retaining the vehicle and therefore a final

order could be passed. If a final report is filed

by the police under section 173 of Code of Criminal

Procedure learned Magistrate can pass an order

allowing the petitioner to withdraw the amount

deposited, provided the vehicle is not necessary

for the trial of the case. Petitioner is at

liberty to file a fresh application before the

Magistrate. If a final report is filed Magistrate

is directed to pass appropriate order in accordance

with law.

Criminal Revision Petition is disposed of.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006