IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 3528 of 2007()
1. K.K. SASEENDRAN, S/O. BALAN,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.BABU S. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :01/12/2007
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.3528 of 2007
----------------------------------------
Dated this the 1st day of December 2007
O R D E R
The learned Public Prosecutor, after taking instructions
submits that it is true that the vehicle bearing No.KL-IIP 9509
was seized from the possession of the petitioner. While the
petitioner asserts that the seizure was on 4/10/2007, the learned
Public Prosecutor asserts that the seizure was on 12/10/2007.
Be that as it may, the learned Public Prosecutor submits that the
seizure was effected in accordance with law and in connection
with crime No.295/07 of Koduvally police station registered inter
alia under Section 379 I.P.C. A proper report regarding seizure
has already been made to and the vehicle has been produced
before the learned Magistrate concerned, that is Judicial First
Class Magistrate Court-I, Thamarassery. If the petitioner wants
to seek any relief in respect of the vehicle, he must approach the
learned Magistrate under Section 451 or 457 Cr.P.C, submits the
learned Public Prosecutor.
2. The learned counsel for the petitioner submits that
the petitioner is satisfied with the information now furnished and
he shall take necessary steps to approach the learned Magistrate
to claim return of the vehicle.
Crl.M.C.No.3528/07 2
3. Making note of these submissions, this petition is
dismissed as unnecessary.
4. Hand over copy of this order to the learned counsel
for the petitioner.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No.3528/07 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007