IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 190 of 2009()
1. MUHAMMED SHAMEER,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.SUNIL NAIR PALAKKAT
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/02/2009
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.R.P.No.190 of 2009
= = = = = = = = = = = = = =
Dated this the 25th day of February, 2009
ORDER
Petitioner claims to be the registered owner in respect of a
mini lorry bearing Registration No.KL 9D- 5853 which was
seized by the Sub Inspector of Police, Perunthalmanna under
Section 17(1) of the Kerala Antisocial Activities(Prevention) Act,
2007. Petitioner’s application under Section 457 Cr.P.C for
interim custody of the vehicle was dismissed by the J.F.C.M-I,
Perinthalmanna. Hence this revision.
2. In as much as no crime has been registered and no
seizure is reported to the Magistrate under Section 102 Cr.P.C,
the learned Magistrate was justified in dismissing the application
for interim custody. This revision is accordingly dismissed
without prejudice to the right of the petitioner to move the
District Collector or authorised officer under Section 17(3) of the
said Act for appropriate reliefs.
Dated this the 25th day of February, 2009.
V. RAMKUMAR, JUDGE
sj