High Court Kerala High Court

Nafeesa vs State Of Kerala on 27 February, 2008

Kerala High Court
Nafeesa vs State Of Kerala on 27 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 569 of 2008()


1. NAFEESA, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/02/2008

 O R D E R
                              V. RAMKUMAR , J.

              ==========================

                           Crl.R.P. No. 569 of 2008

              ==========================

             Dated this the  27th  day of February, 2008.


                                    ORDER

Heard both sides.

2. In the light of the common order dated 25.02.2008

passed in Crl.M.C No. 543 of 2008 and connected cases, the

impugned order is set aside and C.M.P. No. 154 of 2008 filed by

the petitioner before the Judicial First Class Magistrate-II,

Perintalmanna shall stand allowed on the petitioner making a

cash deposit for Rs. 25,000/- and executing a bond for

Rs.5,00,000/- with two solvent sureties each for the like amount

(without insisting on solvency certificate from such sureties) to

the satisfaction of the Magistrate and on the petitioner giving an

undertaking subject to the following terms and conditions:-

1. The petitioner shall not permit the user of the lorry for

any illicit purpose

2. The petitioner shall not transfer wholly or in part the

lorry to any other person.

CRL.R.P. NO. 569/2008 : 2:

3. The petitioner shall produce the lorry before the

Magistrate as and when directed to do so in the same condition in

which it is released to him.

4. The interim custody of the lorry shall be subject to final

orders, if any, to be passed for confiscation.

This Crl.R.P is disposed of as above.

V. RAMKUMAR, JUDGE.

rv

CRL.R.P. NO. 569/2008 : 3: