High Court Kerala High Court

Haris vs State Of Kerala Represented By … on 27 October, 2009

Kerala High Court
Haris vs State Of Kerala Represented By … on 27 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3309 of 2009()


1. HARIS, S/O.ABDURAHIMAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :27/10/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               CRL.M.C.NO.3309 OF 2009
              ------------------------------------------

               Dated       27th October 2009


                           O R D E R

As per order in Crl.M.P.1891/2009, Judicial

First Class Magistrate-I, Sulthan Bathery granted

interim custody of vehicle KL-01/N-2660 to the

petitioner on executing a bond for Rs.2,00,000/- with

two solvent sureties for the like sum. The State

challenged that order before Sessions court, Wayanad

in Crl.R.P.13/2009. By Annexure-D order, learned

Sessions Judge modified that order directing the

petitioner to furnish bank guarantee for Rs.75,000/-.

This petition is filed challenging Annexure-D order

contending that learned Sessions Judge has no

jurisdiction to revise the order passed by the

Magistrate under Section 451 of the Code of Criminal

Procedure.

2. Learned counsel appearing for the

petitioner and learned Public Prosecutor were heard.

3. Maruti car KL-01/N-2660, belonging to

the petitioner was taken into custody by the Circle

Crmc 3309/09
2

Inspector of Police, Sulthan Bathery in crime

No.200/2009 registered under Section 22(c) of N.D.P.S

Act. By order in C.M.P.1891/2009, Judicial First Class

Magistrate-I, Sulthan Bathery granted interim custody

on conditions under Section 451 of Code of Criminal

Procedure. The only question for consideration is

whether the learned Sessions Judge could have

exercised the revisional powers as against an order

passed under Section 451 of the Code.

4. The Question is settled by the decision

of this court in Vasu v. Unnikrishnan (1983 KLT 310).

It was held that if a Magistrate once passes an order

under Section 451 of the Code, it cannot be said that

till the final disposal of the case he cannot pass any

other order and there may be a case, where a person

to whom the Magistrate directed the property to be

given be reluctant to continue in custody after some

time. He is then at liberty to approach the court to

relieve him of the custody and necessarily, the

Magistrate has to pass another order afresh. It was

also noted that there may be a case where a person who

was given custody under Section 451 of the Code is not

taking care of the property or is misusing it and in

Crmc 3309/09
3

such circumstances, it would warrant a fresh order or

a modified order passed by the Magistrate and in such

circumstances, it cannot be said that an order once

passed under Section 451 of the Code is a final order.

It was therefore held that it necessarily is an

interlocutory in character and therefore, revision

petition is not competent against the order passed

under Section 451 of the Code. In view of the decision,

learned Sessions Judge could not have modified the

order by exercising the revisional powers in

Crl.R.P.13/2009.

Petition is allowed. Annexure-D order passed

by the learned Sessions Judge, Wayanad in

Crl.R.P.13/2009 is quashed as revision petition is

not maintainable.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.