High Court Kerala High Court

Azad Ulla Farookki vs State Of Kerala Represented By The on 3 July, 2007

Kerala High Court
Azad Ulla Farookki vs State Of Kerala Represented By The on 3 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2039 of 2007()


1. AZAD ULLA FAROOKKI, S/O.JALALUDDEEN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.SUNILKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :03/07/2007

 O R D E R






                             R. BASANT, J.

              -------------------------------------------------

                      Crl.M.C. NO. 2039  OF  2007

              -------------------------------------------------

                Dated this the  3rd day of July, 2007



                                 ORDER

The petitioner is the victim who was robbed in a case

registered under Sec.394 of the IPC. He was allegedly robbed

of an amount of Rs.71,000/-. Subsequently, the accused was

arrested and the said amount was recovered from the

possession of the accused. The petitioner applied for release

of the said amount of Rs.71,000/- to him. The learned

Magistrate, by the impugned order, rejected the said prayer for

release of the amount on the ground that if the property (i.e.,

cash) were released, it may not available specifically at the

stage of trial.

2. Notice was given to the learned Public Prosecutor.

The learned Public Prosecutor was requested to explain

whether specific identification of the currency notes in

Crl.M.C. NO. 2039 OF 2007 -: 2 :-

question is in any way relevant and vital for a proper

prosecution. The learned Public Prosecutor submits that there is

no special feature in this case which makes specific identification

of the notes recovered relevant or important. It is the case of

the prosecution that the currency notes belonged to the

petitioner herein. I am, in these circumstances, of opinion that

the courts have to take note of the plight of the victims in a case

of robbery like the instant one. Subject to appropriate terms and

conditions the property can be released to the victim/the de facto

complainant. Appropriate conditions can, of course, be

imposed.

3. In the result:

(i) This petition is allowed.

(ii) The amount of Rs.71,000/- in the custody of the court

shall be released to the petitioner after getting a proper

inventory of the currency notes taken, specifying the number

and details of the currency notes.

(iii) The petitioner shall also execute a bond for Rs.75,000/-

with two solvent sureties each for the like sum to the satisfaction

of the learned Magistrate.

Crl.M.C. NO. 2039 OF 2007 -: 3 :-

(iv) In the bond to be executed by the petitioner, he shall

undertake to place at the disposal of the court an amount of

Rs.75,000/- as and when directed by the court to do so.

4. This petition is accordingly allowed to the above extent.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge