High Court Kerala High Court

Muhammed Ali vs The Circle Inspector Of Police on 14 July, 2009

Kerala High Court
Muhammed Ali vs The Circle Inspector Of Police on 14 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 5048 of 2008()


1. MUHAMMED ALI, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. ROONWAL FINANCE LTD, ROONWAL MANSION,

3. RAJENDRA PRASAD, S/O.SREENIVASAN,

4. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  :SRI.K.V.SABU

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :14/07/2009

 O R D E R

M.Sasidharan Nambiar, J.

————————–

Crl.M.C.Nos.5048 & 5049 of 2008

————————–

COMMON ORDER

Petitioners are respectively the petitioners in

C.M.P.Nos.2559/2007 and 2558/2007 in Crime No.

330/2005 of North Paravur Police Station. These

petitions are filed under Section 482 of Code of

Criminal Procedure to quash Annexure-A2 order

passed by the learned Magistrate granting custody

of the vehicles in favour of the second respondent,

petitioner in C.M.P.No.2093/2007. Petitions filed

by the petitioners were dismissed.

2. These petitions were filed on 29.12.2008.

Though an order of stay of releasing the vehicles,

if not already released, was passed on 1.1.2009,

Judicial First Class Magistrate, North Paravur

reported that pursuant to the order dated 9.7.2008,

kachits were executed and vehicles were released to

the second respondent on 19.8.2008 itself.

CRMC 5048&5049/08 2

3. Learned counsel appearing for the second

respondent submitted that subsequently, after

completing the investigation, a final report was

also submitted by the police and as per the final

report, petitioners herein are Accused Nos.4 and 5.

As vehicles were already released to the second

respondent before the petitioners filed these

petitions, both the petitions are dismissed as

infructuous.

14th July, 2009 (M.Sasidharan Nambiar, Judge)
tkv