High Court Kerala High Court

Ajas vs State Of Kerala on 2 July, 2008

Kerala High Court
Ajas vs State Of Kerala on 2 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2433 of 2008()


1. AJAS, S/O. ANTRU, AGED 22,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :02/07/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                     Crl.M.C. No.2433 of 2008
                       -------------------------------------
                 Dated this the 2nd day of July, 2008

                                   ORDER

The grievance of the petitioner was that an order passed by

the learned Judicial Magistrate of the First Class-I, Aluva to release

a vehicle in favour of the petitioner conveyed to the respondent –

Sub Inspector of Police, Aluva Police Station vide Annexure-3

memo, is not being obeyed and complied with by the Sub

Inspector of Police. On going through the records and considering

the seriousness of the matter, the S.I was directed to appear in

person and explain. The learned Director General of Prosecution

has appeared on behalf of the S.I. The S.I has also appeared

personally. The learned Director General of Prosecution on behalf

of the S.I submits that an erroneous understanding of the order

has led to all the confusion. It is submitted that the order has now

been complied with. The delay in complying with the order may

be condoned and the S.I may be excused, it is submitted.

2. The S.I has appeared in person. I have heard his

submissions. I am of the opinion that this Court can be lenient

and can accept the explanation of the S.I that an honest error had

Crl.M.C. No.2433 of 2008 2

led to the delay in release of the vehicle. I accept the said

explanation. The vehicle having already been released, I am

satisfied that no further action is necessary in this Crl.M.C.

3. This Crl.M.C is, in these circumstances, dismissed.

(R.BASANT, JUDGE)
rtr/-