High Court Kerala High Court

Karunakaran vs The State Of Kerala on 18 August, 2009

Kerala High Court
Karunakaran vs The State Of Kerala on 18 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2531 of 2009()


1. KARUNAKARAN, S/O.ARAMUGHAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :18/08/2009

 O R D E R
                        THOMAS P JOSEPH, J
                   ----------------------------------------
                      Crl.R.P.No.2531 of 2009
                   ---------------------------------------
                Dated this 18th day of August 2009

                                  ORDER

This revision arises from the order dated 30-07-2009 on

C.M.P.No.1920 of 2009 in crime No.207 of 2009 of Mukkom Police

station. A mini lorry of which petitioner is the registered owner was

seized by the Mukkom Police while allegedly involving in illicit

transportation of sand. Police registered crime No.207 of 2009 for

offence punishable under section 4(1A) r/w 21(1) of Mines and Minerals

(Development and Regulation) Act (for short, “the Act”). It appears

that a report regarding seizure given to the District Collector

concerned, as well. Petitioner moved C.M.P.No.1920 of 2009 in the

court of learned Judicial Magistrate of First Class No-2, Thamarassery

for release of the vehicle pending disposal of the case under section

457 of the Code of Criminal Procedure (for short, “the Code”). Learned

magistrate placed reliance on the decision in Shoukathali V.

Tahasildar (2009 (1) KLT 640) and dismissed the application since

according to the learned magistrate the proper authority to consider

release of the vehicle is the District Collector. That order is under

challenge in this revision. Learned counsel for petitioner contended

that under the provisions of the Act, the District Collector is not the

authority to order confiscation and power for confiscation is conferred

on the court trying the offender. Learned Public Prosecutor submitted

Crl.R.P.No.2531 of 2009 2

that case is registered only under the provision of that Act.

2. The decision relied on by learned magistrate referred to

the power of confiscation of vehicles involved in violation of the

provisions of Protection of River Banks and Regulation and Removal of

Sand Act 2001 (Kerala) where the District Collector is the authority

competent to order confiscation. It is in that situation that it was held

that the court should not deal application for release of vehicles. In

this case, the Kerala Act has no application and what is involved is the

provisions of the Central Act. Section 21(4A) of the Act states that the

vehicle etc seized under subsection (4) of that section shall be liable

for confiscation by an order of the court competent to take cognizance

of the offence under subsection (1) and shall be disposed of in

accordance with the directions of such court. Hence the court below

was not correct in holding that the authority to deal with confiscation is

the District Collector. As the authority competent to order confiscation

is the court concerned, it was well within the power of that court to

grant interim custody of the vehicle under section 457 of the Code.

3. It is not shown that the vehicle seized is involved in any

other case. It is also not disputed that petitioner is its registered

owner. There is no reason why the vehicle should be kept idle and

spoiled till the case is disposed of. In the circumstances, I am inclined

to grant interim custody of the vehicle to the petitioner but subject to

conditions.

Crl.R.P.No.2531 of 2009 3

Resultantly this revision is allowed. The order under challenge is

set aside and C.M.P.No.1920 of 2009 will stand allowed. Interim

custody of the vehicle shall be given to the petitioner on his executing

bond for Rs.3,50,000/- (Rupees Three Lakh Fifty Thousand Only) with

two solvent sureties for the like sum each to the satisfaction of the

court below and subject to the following conditions:

1. Petitioner shall produce the vehicle as and when directed by learned

magistrate during the pendency or at the time of disposal of the

case as the case may be.

2. Petitioner shall not transfer or otherwise dispose of the vehicle

during the period the bond remained in force and until learned

magistrate issued direction regarding the final disposal of the

vehicle.

3. It is directed that petitioner shall use the vehicle only in accordance

with a valid permit and other vehicular documents issued by the

competent authority. It is directed that if the vehicle is used for any

unlawful purpose whatsoever, the bond executed by the petitioner

shall be canceled.

It is for learned magistrate to issue direction regarding the final

disposal of the vehicle and to cause production of the vehicle.

THOMAS P JOSEPH, JUDGE
Sbna/