High Court Kerala High Court

Muhammed vs State Of Kerala And Another on 14 March, 2008

Kerala High Court
Muhammed vs State Of Kerala And Another on 14 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1138 of 2008()



1. MUHAMMED
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.DEVIDAS.U.K

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/03/2008

 O R D E R
                            V. RAMKUMAR, J
             ..............................................................
                       Crl. M.C. No. 1138 of 2008
            ...............................................................
             Dated this the 14th day of March, 2008

                                   O R D E R

Heard both sides.

2. In the light of the common order dated 25.02.2008

passed in Crl.M.C No. 543 of 2008 and connected cases, It is

held that the learned Magistrate was not justified in refusing to

entertain the petition filed under Sec. 457 Cr.P.C. The petitioner

is permitted to apply again before the learned Magistrate who

shall release the mini lorry in question on interim custody on

the petitioner making a cash deposit for Rs. 25,000/- (Rupees

twenty five thousand only) and executing a bond for

Rs.5,00,000/- (five lakhs only) with two solvent sureties each

for the like amount (without insisting on solvency certificate from

such sureties) to the satisfaction of the Magistrate and on the

petitioner giving an undertaking on the following terms:-

1. The petitioner shall not permit the user of the lorry for

any illicit purpose

CRL.M.C.NO. 1138/2008 : 2:

2. The petitioner shall not transfer wholly or in part the

lorry to any other person.

3. The petitioner shall produce the lorry before the

Magistrate as and when directed to do so.

4. The interim custody of the lorry shall be subject to final

orders, if any, to be passed for confiscation.

This Crl.M.C is disposed of as above.

V. RAMKUMAR, JUDGE.

rv

CRL.M.C.NO. 1138/2008 : 3:

V.RAMKUMAR,
(JUDGE).

ani