High Court Kerala High Court

Abdul Khader vs State Of Kerala on 26 March, 2008

Kerala High Court
Abdul Khader vs State Of Kerala on 26 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1285 of 2008()


1. ABDUL KHADER, S/O.KOYA, ALUKKAL HOUSE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.P.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/03/2008

 O R D E R
                         V. RAMKUMAR, J
                    ......................................
                    Crl. M.C. 1285 of 2008
                    ......................................

                    Dated:         26 - 03 - 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 pickup van 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/- (Rupees 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 petitioners giving an undertaking on the

following terms:-

Crl. M.C. No. 1285/08 -:2:-

1. The petitioner shall not permit the user of
the pick up van for any illicit purpose

2. The petitioner shall not transfer wholly or in
part the pick up van to any other person.

3. The petitioner shall produce the pick up van
before the Magistrate as and when directed to
do so in the same condition in which it is
released to him.

4. The interim custody of the pick up van 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.

Crl. M.C. No. 1285/08 -:3:-