IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1495 of 2008()
1. RIYAS BABU,S/O.ABDULLAKUTTY,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,MALAPPURAM.
... Respondent
2. THE TAHASILDAR,NILAMBUR,
3. STATE OF KERALA,REP.BY THE PUBLIC
For Petitioner :SMT.LATHA PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/04/2008
O R D E R
V. RAMKUMAR, J
......................................
Crl. M.C. No.1495 of 2008
......................................
Dated: 4th dya of April 2008
O R D E R
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, It is
held that the learned Magistrate was not justified in refusing to
entertain the petition filed under Sec. 457 Cr.P.C. The petitioner
is permitted to apply again before the learned Magistrate who
shall release the mini lorry in question on interim custody on
the petitioner making a cash deposit for Rs. 10,000/- (Rupees
ten thousand only) and executing a bond for Rs.5,00,000/-
(five lakhs only) 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 each of the
petitioner giving an undertaking on the following terms:-
CRMC.1495/2008 -2-
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.
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 petition is disposed of as above.
V. RAMKUMAR, JUDGE.
ks