IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 3268 of 2007()
1. KOYAPPU.K., S/O.KUNHIMUHAMMED,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/01/2008
O R D E R
V. RAMKUMAR , J
==========================
CRL.M.C. No. 3268 of 2007
==========================
Dated this the 8th day of January, 2008.
ORDER
In the light of the order dated 05.12.2007 passed by the Division
Bench of this Court in Crl.R.P. No. 3953/2007, the impugned order is
set aside and the mini lorry in question bearing registration No. KL-10
C-3393 shall be released on interim custody to the petitioner on the
petitioner making a cash deposit of Rs.25,000/- (Rupees twenty five
thousand only) before the District Collector, Malappuram and
executing a bond for such amount as may be fixed by the District
Collector with two solvent sureties each for such amount without
insisting on any solvency certificate or property security and on his
undertaking that he shall not alienate the mini lorry in question nor
shall he dismantle the vehicle or allow the same to be used for any
illicit purpose and that he shall produce the vehicle as and when
required by the District Collector. The interim release of the vehicle
will be subject to confiscation, if any, passed by the District Collector.
V. RAMKUMAR, JUDGE.
rv