IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1201 of 2007()
1. BIJU, S/O.YOHANNAN, THYLETH VEEDU,
... Petitioner
Vs
1. STATE OF KERALA REP. BY THE
... Respondent
For Petitioner :SRI.P.GOPAKUMARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :13/04/2007
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.1201 of 2007
----------------------------------------
Dated this the 13th day of April 2007
O R D E R
The petitioner is the owner of a vehicle which is allegedly
involved in the offence of illicit transportation of sand. The
vehicle was seized. The learned Magistrate, by the impugned
order, directed interim release of the vehicle to the petitioner
subject to conditions. The petitioner is aggrieved by only one
condition. That is the direction to produce bank guarantee for
an amount of Rs.3,50,000/- The learned counsel for the
petitioner submits that the imposition of the said condition is
working out great prejudice, hardship and loss to the petitioner.
The petitioner has not been able to avail of the benefit of the
order of release. The vehicle is exposed to sun and rain.
Appropriate modification of the condition may be directed.
Subject to any reasonable conditions within the reach of the
petitioner, the vehicle may be directed to be released to the
petitioner, it is prayed.
2. Notice was given to the learned Public Prosecutor.
The learned Public Prosecutor points out that the learned
Crl.M.C.No.1201/07 2
Magistrate has referred to the circumstances – that the vehicle
was earlier involved in an identical offence. In these
circumstances, appropriate safeguards may be made, submits
the learned Public Prosecutor.
3. I am satisfied that in the facts and circumstances of
this case, there can be a direction to modify condition No.1
imposed on the petitioner that he must produce a bank
guarantee to the tune of Rs.3,50,000/-.
4. This Criminal Miscellaneous Case is, in these
circumstances, allowed. The said condition is modified. The
petitioner shall execute a bond for Rs.3,50,000/- with two solvent
sureties each for the like sum to the satisfaction of the learned
Magistrate. He shall also deposit an amount of Rs.25,000/-
before the learned Magistrate.
Hand over copy of this order to the learned counsel for the
petitioner.
(R.BASANT, JUDGE)
jsr
// True Copy// PA to Judge
Crl.M.C.No.1201/07 3
Crl.M.C.No.1201/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF APRIL 2007