IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2682 of 2009()
1. ALEX ABRAHAM, S/O.ABRAHAM,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.ARUN PETER CHETTIYATT
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :09/09/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
CRL.M.C.No.2682 OF 2009
===========================
Dated this the 9th day of September,2009
ORDER
Car bearing reg. No.KL-09/M-5900 was seized by the
police in Crime 660/2009 of Kothamangalam Police
Station. Petitioner filed CMP 322/2009 under section
451 of Code of Criminal Procedure for interim custody
of the vehicle. Under Annexure A3 order learned
Magistrate dismissed the petition for the reason that
the report submitted by the Circle Inspector shows that
the car is involved in the Bangalore Bomb Blast and the
case is being investigated by the Central Intelligance
Agencies. This petition is filed under section 482 of
the Code of Criminal Procedure to quash Annexure A3
order.
2. Learned counsel appearing for the petitioner
and learned Public Prosecutor were heard.
3. The learned Public Prosecutor submitted that
though when the petition was heard by the learned
Magistrate it is reported that the car was involved in
Bangalore Bomb blast, revealed that it was not
involved in the said case.
Crl.M.C.2682/2009 2
In such circumstance, Annexure A3 order is quashed.
Judicial First Class Magistrate, Kothamangalam is directed
to reconsider CMP 322/2009 and pass appropriate orders in
accordance with law.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006