High Court Kerala High Court

Jamal.P. vs State Of Kerala on 18 December, 2008

Kerala High Court
Jamal.P. vs State Of Kerala on 18 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 4067 of 2008()


1. JAMAL.P., S/O.AVARA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE SUB
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :18/12/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
           Crl.R.P. NO. 4067    OF 2008
            ===========================

     Dated this the 18th day of December,2008

                       ORDER

Revision petitioner is challenging the order

passed by Judicial First Class Magistrate Court,

Pattambi in CMP 3298/2008 a petition filed by him

under section 457 of the Code of Criminal Procedure

for interim custody of mini lorry bearing

registration No.KL-11/7633 which was seized by the

Sub Inspector of Police, Pattambi on 21.9.2008 for

illegal transportation of river sand. Learned

Magistrate dismissed the petition holding that if

interim custody is granted, the vehicle will be

used for the offence.

2. Learned counsel appearing for the revision

petitioner and the learned Public Prosecutor were

heard.

3. There is no case for public prosecutor that

any confiscation order was passed by the District

CRRP 4067/2008 2

Collector. In such circumstance, the Magistrate

can grant interim custody of the vehicle as

provided under section 457 of the Code of Criminal

Procedure with sufficient conditions.

Revision is allowed. Judicial First Class

Magistrate, Pattambi is directed to grant interim

custody of the vehicle to the revision petitioner

on the following conditions. Revision petitioner

shall deposit Rs.30,000/- and shall execute a bond

with two solvent sureties for the like sum to the

satisfaction of the learned Magistrate undertaking

not to transfer the vehicle and not to use the

vehicle for illegal transportation of river sand

and also undertaking to produce the vehicle as and

when directed by the Magistrate or the District

Collector.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

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

———————

JUDGMENT

SEPTEMBER,2006