IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3744 of 2008()
1. MANOHARAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :07/10/2008
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.3744 of 2008
----------------------------------------
Dated this the 7th day of October 2008
O R D E R
The petitioner had applied for and got an order in his
favour directing release of an autorickshaw belonging to him
which was seized by the police on the allegation that it was used
for illicit transportation of river sand. The petitioner is
aggrieved by one condition imposed – that a cash deposit of
Rs.25,000/- must be made. Consistent with the practice followed
by this court, since the vehicle involved is only an autorickshaw,
the deposit amount may be reduced. This is the short prayer.
2. Notice given. The learned Public Prosecutor does not
oppose the application. I am satisfied, in the facts and
circumstances of this case that the cash deposit can be reduced
to Rs.15,000/- (Rupees fifteen thousand only). All other
conditions shall remain.
3. This petition is allowed to the above extent.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No. 2
Crl.M.C.No. 3
R.BASANT, J.
CRL.M.C.No. of 2008
ORDER
09/07/2008