High Court Kerala High Court

K.P.Leela vs The Deputy Tahsildar on 28 May, 2008

Kerala High Court
K.P.Leela vs The Deputy Tahsildar on 28 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1662 of 2008()


1. K.P.LEELA, W/O.SIVANANDAN,
                      ...  Petitioner

                        Vs



1. THE DEPUTY TAHSILDAR, PONNANI,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/05/2008

 O R D E R
                        V. RAMKUMAR , J.
              ==========================
                       Crl.R.P. No.1662 of 2008
              ==========================
              Dated this the   28th day of April, 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. 395 of 2008 filed by

the petitioner before the Judicial First Class Magistrate, Ponnani

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.

3. The petitioner shall produce the lorry before the

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

CRRP 1662/2008 2

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
CSS/

CRRP 1662/2008    3