High Court Kerala High Court

Mohammed Shihab.P.K vs State Of Kerala Rep. By on 14 March, 2007

Kerala High Court
Mohammed Shihab.P.K vs State Of Kerala Rep. By on 14 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 659 of 2007()


1. MOHAMMED SHIHAB.P.K, S/O KUNHIPOKKU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

                For Petitioner  :SRI.DEVIDAS.U.K

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :14/03/2007

 O R D E R


                               R. BASANT, J.

               -------------------------------------------------

                        CRL.M.C.NO. 659 OF 2007

               -------------------------------------------------

              Dated this the 14th day of March, 2007


                                   ORDER

The petitioner is aggrieved by Condition No.2 imposed

on him when a vehicle belonging to him was directed to be

released to him. The said vehicle is allegedly involved in

illicit transportation of river sand. By the said condition, the

learned Magistrate directed that the petitioner must deposit

an amount of Rs.25,000/- before claiming release of the

vehicle.

2. The learned counsel for the petitioner submits that

the said condition is absolutely unnecessary and unjustified.

The petitioner has been directed already to execute a bond

for Rs.1 lakh with two solvent sureties. That condition

sufficiently protects the interests of the State. The petitioner

is poor and indigent. He is unable to raise the amount of

Rs.25,000/- to make cash deposit. In these circumstances, the

petitioner has been unable to take advantage of the order

dated 12/2/07. The vehicle is exposed to sun and rain

CRL.M.C.NO. 659 OF 2007 -: 2 :-

unnecessarily. It is suffering damage and deterioration. The

learned counsel wants this Court to take note of the fact that the

petitioner’s vehicle is even allegedly not involved earlier in any

other similar crime. In support of this contention, he relies on

the objections filed by the revenue official to his application for

release of the vehicle. Admittedly, no order has been passed by

the District Collector under the relevant Rule 27 of the

Protection of River Banks and Regulation of Removal of Sand

Rules, 2002. The petitioner is willing to undertake to pay the

amount which may be legally found to be due and payable from

him by the District Collector under Rule 27 of the Rules. In

these circumstances, the unfortunate consequence of the vehicle

deteriorating in custody of the officials may be avoided. The

Supreme Court decision in Sunderbhai Ambalal Desai v.

State of Gujarat (AIR 2003 SC 638) which reveals the anxiety

of the system to avoid such unnecessary damage and

deterioration of the properties involved in criminal cases is also

brought to my notice by the learned counsel.

3. Having considered all the relevant inputs, I am satisfied

that it is not necessary to insist on imposition of the condition of

cash deposit of Rs.25,000/-. Condition No.1 imposed shall

CRL.M.C.NO. 659 OF 2007 -: 3 :-

adequately take care of the situation. The petitioner must, in

the bond to be executed, undertake before the learned

Magistrate that he shall, subject to the avenues of challenge

which are available to him, deposit the amount which may be

payable by him as per the order of the District Collector. The

bond to be executed shall secure such amount also.

4. In these circumstances, this Crl.M.C. is allowed to the

above extent. Condition No.2 shall stand deleted. In the bond

to be executed, the petitioner shall undertake that the amounts

which may be found due and payable in accordance with law

under Rule 27 of the Rules shall be paid by him to the District

Collector as and when directed.

Hand over a copy of this order to the learned counsel for

the petitioner.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge