IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1321 of 2010()
1. ALGIFRI, S/O MUHAMMADALI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.JIJI THOMAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/06/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.M.C..No.1321 of 2010
= = = = = = = = = = = = = =
Dated : 25th day of June, 2010
ORDER
Petitioner, who is neither the complainant nor the accused in
Crime No.364/2006 of Ponnani Police Station for offences
punishable under Sections 465, 468 and 471 IPC, challenges the
order (not produced) as per which the J.F.C.M, Ponnani is alleged to
have dismissed his application under Section 451 Cr.P.C for
interim custody of a car, Marthi Zen bearing Registration
No.KL-16/B-2627. According to the petitioner, he is the registered
owner of the vehicle. Since the petitioner is not a party to the
proceedings and the order passed against him is a final order,
which is revisable, I am not inclined to entertain this petition
under Section 482 Cr.P.C.(See Aliyarkunju v. Subair Khan
(1984 KLT 268).
The learned counsel for the petitioner made an oral request
to convert this petition into a revision. The said request is
accepted. Registry shall convert this Crl.M.C into Criminal
Revision and post the same before the appropriate court hearing
revisions as per the roster. The petitioner should be called upon
to produce the order dismissing his application for interim
custody.
Dated this the 25th day of June, 2010.
V. RAMKUMAR, JUDGE
dmb