High Court Kerala High Court

George Joseph @ Jolly. vs State Of Kerala on 19 February, 2010

Kerala High Court
George Joseph @ Jolly. vs State Of Kerala on 19 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2283 of 2009()


1. GEORGE JOSEPH @ JOLLY. S/O. JOSEPH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

2. AUGUSTINE, S/O. SEBASTIAN,

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :19/02/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No. 2283   OF 2009
          ===========================

   Dated this the 19th day of February,2010

                     ORDER

As per order in M.P.1631/2009 petitioner,

the second accused was granted interim custody

of the articles sought for by him.

Subsequently petitioner filed M.P.1751/2009 for

release of some other articles seized and

produced in court, under section 451 of Code of

Criminal Procedure. The second respondent one

of the other accused also filed M.P.1679/2009

under section 451 of Code of Criminal Procedure

for interim custody of some of the articles to

him. By Annexure IV order, learned Magistrate

directed the petitioner to produce all the

items got released by him earlier as per order

in I.A.1631/2009, holding that those items are

necessary to be produced before the court to

decide the claim raised by the second

Crl.M.C.2283/2009 2

respondent. This petition is filed under section

482 of the Code of Criminal Procedure to quash the

direction to produce the articles in Annexure 4

order.

2. Though notice was served on the second

respondent, he did not appear.

3. Learned counsel appearing for the

petitioner and the learned Public Prosecutor were

heard.

4. The grievance of the petitioner is only

against the direction in Annexure 4 order to

produce the articles which were earlier released to

him. Learned counsel submitted that the articles

sought to be released by the second respondent

under M.P.1679/2009 and by the petitioner in

M.P.1751/2009 are not the same articles which are

released to the petitioner earlier and hence there

was no necessity to produce those articles as

directed. Even if it is taken that the articles

sought for in M.P.1751/2009 and 1679/2009 are the

Crl.M.C.2283/2009 3

same articles earlier released in M.P.1631/2009, as

the learned Magistrate has already released those

articles to the petitioner, before finding that the

petitioner in M.P.1679/2009 is entitled to those

articles, learned Magistrate should not have

directed the petitioner to produce the articles in

court. Hence Annexure 4 order is quashed.

Judicial First Class Magistrate-I, Kochi is

directed to consider M.P.1751/2009 and

M.P.1679/2009 in accordance with law. Only if it is

found that second respondent the petitioner in

M.P.1679/2009 is entitled to get interim custody

of articles, which include those articles which

were earlier released to the petitioner, the

Magistrate is to direct the petitioner to produce

them. Annexure 4 order is modified accordingly.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006