High Court Kerala High Court

Anas vs State Of Kerala on 19 March, 2008

Kerala High Court
Anas vs State Of Kerala on 19 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1221 of 2008()



1. ANAS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.DEVIDAS.U.K

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/03/2008

 O R D E R
                         V. RAMKUMAR, J
                     ......................................
                   Crl. M.C. No. 1221 of 2008
                     ......................................
                       Dated:         19-03-2008

                              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 autorickshaw in question on interim custody

on the petitioner making a cash deposit for Rs. 10,000/-

(Rupees ten thousand only) and executing a bond for

Rs.2,00,000/- ( Rupees two 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 each of the petitioner giving an undertaking

on the following terms:-

Crl. M.C. No. 1221 of 2008 -2-

1. The petitioner shall not permit the user of
the autorickshaw for any illicit purpose

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

3. The petitioner shall produce the
autorickshaw 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 autorickshaw
shall be subject to final orders, if any, to be
passed for confiscation.

This petition is disposed of as above.

Sd/- V. RAMKUMAR, JUDGE.

ani