IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 196 of 2008()
1. MOIDEENKUTTY, S/O. MUHAMMED,
... Petitioner
Vs
1. THE TAHSILDAR,
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE SUB INSPECTOR OF POLICE,
4. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.SUNNY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :15/01/2008
O R D E R
V. RAMKUMAR , J
==========================
CRL.M.C. No.196 of 2008
==========================
Dated this the 15th 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-11A
6401 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 Thahasildar, Nilambur and executing a bond
for such amount as may be fixed by the Thahasildar 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,
Malappuram. The interim release of the vehicle will be subject to
confiscation, if any, passed by the District Collector.
V. RAMKUMAR, JUDGE.
rv