IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 636 of 2008()
1. JOJI, S/O.IYPE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR,
For Petitioner :SRI.K.SUNILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/02/2008
O R D E R
V. RAMKUMAR , J.
==========================
Crl.R.P. No. 636 of 2008
==========================
Dated this the 29th 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. 705 of 2008 filed by
the petitioner before the Judicial First Class Magistrate,
Perumbavoor 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.R.P.NO. 636/2008 : 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.R.P is disposed of as above.
V. RAMKUMAR, JUDGE.
rv
CRL.R.P.NO. 636/2008 : 3: