IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2651 of 2006()
1. PRASOB.P, S/O.KANDNKUTTY,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY
... Respondent
2. KOTAK MAHINDRA PRIMUS LTD.,
For Petitioner :SRI.SANTHARAM.P
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :31/08/2006
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 2651 of 2006
- - - - - - - - - - - - - - - - - - - -
Dated this the 31st day of August, 2006
O R D E R
The petitioner claims to be the registered owner of a
Mahindra Scorpio Jeep. The said vehicle, of which he is the
registered owner, was allegedly stolen from his residential premises
and the Chevayur police, Kozhikode has registered a crime in respect
of the said theft. Long later, the said vehicle was found to be
involved in the offence punishable under the Kerala Abkari Act
committed by two individuals. The vehicle was seized and produced.
The miscreants have used the vehicle with a forged/false number
assigned to the vehicle when they committed the offence. The
petitioner claims that the vehicle may be released to the petitioner.
But the learned Magistrate, by the impugned order, rejected the
petition on the short ground that the offence is triable by a Court of
Sessions.
2. The learned counsel for the petitioner and the learned
Crl.M.C.No. 2651 of 2006 2
Prosecutor have been heard. There is no contention that the petitioner is in
any way involved overtly or covertly in the commission of the crime under
the Abkari Act. In these circumstances I am satisfied that the interests of
justice will be served best by directing that the vehicle be released to the
petitioner, subject to appropriate terms and conditions and without
prejudice to the rights of the authorities under the Kerala Abkari Act to
proceed against the vehicle for confiscation in accordance with law.
3. In the result:
(a) This Crl.M.C. is allowed.
(b) The impugned order is set aside.
) The learned Judicial First Class Magistrate – II, Alwaye is directed
to release the vehicle to the petitioner subject to appropriate terms and
conditions to be fixed by the learned Magistrate and subject to production
of the vehicle documents by the petitioner.
(R. BASANT)
Judge
tm