High Court Madras High Court

Madasamy vs Assistant Conservator Of Forests on 12 June, 1997

Madras High Court
Madasamy vs Assistant Conservator Of Forests on 12 June, 1997
Author: K Thanikkachalam
Bench: K Thanikkachalam, N Balasubramanian


JUDGMENT

K.A. Thanikkachalam, A.C.J.

1. This writ appeal is directed against the order passed in W.P. No. 4333 of 1997. The appellant herein was arrested and remanded to judicial custody on 23-2-1997 by the XVII Metropolitan Magistrate at Saidapet. His Maruti Omni Van bearing Registration No. TN-01-A 3738 was also seized by the police on the allegation that the vehicle was used for smuggling sandalwood. The learned counsel appearing for the appellant submitted that the car is in good condition and it was thrown open to climatic vagaries. Therefore, a request was made to release the car on furnishing security.

2. We have also heard the learned counsel appearing for the respondent herein. After hearing the counsel, we direct the release of the Maruti Omni Van bearing Registration No. TN-01-A 3738, which was seized by the respondent, on condition that the appellant herein should give Bank Guarantee for a sum of Rs. 1,50,000/- (rupees one lakh fifty thousand only) to the credit of the respondent. As and when such Bank Guarantee was furnished, the appellant herein is entitled to the release of the abovesaid vehicle, subject to the condition that the vehicle should he produced as and when it is required and the appellant shall not alienate the same till the disposal of the complaint pending against him in the XVII Metropolitan Magistrate’s Court, Saidapet. Direction is also given not to change the physical feature of the abovesaid vehicle until the disposal of the case pending before the XVII Metropolitan Magistrate, Saidapet. Subject to the above conditions, the Criminal Court is directed to release the above said vehicle as and when the Bank Guarantee is furnished and the above said undertakings are given by the appellant herein.

3. Accordingly, the writ appeal is allowed. No costs. C.M.P. No. 6297 of 1997 is dismissed.

4. Appeal allowed.