High Court Kerala High Court

Hussain P. vs State Of Kerala on 27 February, 2008

Kerala High Court
Hussain P. vs State Of Kerala on 27 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 851 of 2008()


1. HUSSAIN P., S/O. ISMAIL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE TAHSILDAR,

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/02/2008

 O R D E R
                              V. RAMKUMAR , J.

              ==========================

                           Crl.M.C. No.851 of 2008

              ==========================

             Dated this the  27th  day of February, 2008.


                                    ORDER

Heard both sides.

2. In the light of the common order dated 25.02.2008

passed in Crl.M.C No. 543 of 2008 and connected cases, the

impugned order is set aside and C.M.P. No. 498 of 2008 filed by

the petitioner before the Judicial First Class Magistrate,

Malappuram shall stand allowed on the petitioner making a cash

deposit for Rs. 25,000/- and executing a bond for Rs.5,00,000/-

with two solvent sureties each for the like amount (without

insisting on solvency certificate from such sureties) to the

satisfaction of the Magistrate and on the petitioner giving an

undertaking subject to the following terms and conditions:-

1. The petitioner shall not permit the user of the lorry for

any illicit purpose

2. The petitioner shall not transfer wholly or in part the

lorry to any other person.

CRL.M.C. NO. 851/2008 : 2 :

3. The petitioner shall produce the lorry before the

Magistrate as and when directed to do so in the same condition in

which it is released to him.

4. The interim custody of the lorry shall be subject to final

orders, if any, to be passed for confiscation.

This Crl.M.C is disposed of as above.

V. RAMKUMAR, JUDGE.

rv

CRL.M.C. NO. 851/2008 : 3 :