High Court Kerala High Court

Bincy Sabu vs Circle Inspector Of Police on 6 February, 2008

Kerala High Court
Bincy Sabu vs Circle Inspector Of Police on 6 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 286 of 2008()


1. BINCY SABU, AGED 30 YEARS, W/O.K.P.SABU,
                      ...  Petitioner

                        Vs



1. CIRCLE INSPECTOR OF POLICE, HILL PALACE
                       ...       Respondent

                For Petitioner  :SRI.K.V.SABU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/02/2008

 O R D E R
                              V. RAMKUMAR, J.

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

                         Crl.M.C. No. 286 OF 2008

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

                 Dated this the 6th day of February, 2008


                                   O R D E R

Petitioner, Bincy Babu who claims to be the registered owner

of a Mahindra Jeep bearing registration No.Kl.7. AB.4452,

challenges Annexure A3 order dt.05.12.07 passed by the

Additional Chief Judicial Magistrate, Ernakulam dismissing her

application for interim custody of the vehicle.

2. The learned Public Prosecutor submitted that the

petitioner who claims to be the registered owner of the vehicle had

sold the vehicle to one Sri.Shijimon as per agreement dt.12.12.06

and the said Shijimon in turn had sold the vehicle to the 1st

accused Sri.Onasis on 08.03.07 and the vehicle was used by

accused Nos.1 and 2 for illicit transporting of 1.25 Kg. of Ganja.

Since the vehicle is liable to be confiscated under the provisions of

NDPS Act, the court below was not inclined to grant interim

custody of the vehicle. I see no grounds to interfere with the said

order.

The Crl.MC is accordingly dismissed.

V. RAMKUMAR, JUDGE

btt

WPC No.

2

WPC No.

3