High Court Kerala High Court

Roy Mathew vs State Of Kerala Represented By on 3 March, 2008

Kerala High Court
Roy Mathew vs State Of Kerala Represented By on 3 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 915 of 2008()


1. ROY MATHEW, S/O.MATHAI, AGED 35 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. DISTRICT COLLECTOR, KOTTAYAM.

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/03/2008

 O R D E R
                         V. RAMKUMAR, J
                    ......................................
                     Crl. M.C. 915 of 2008
                    ......................................

                    Dated:         03 - 03 - 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. 25,000/- (Rupees

twenty five 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

the petitioners giving an undertaking on the following terms:-

Crl.M.C.No.915 of 2008

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 Crl.M.C is disposed of as above.

V. RAMKUMAR, JUDGE.

Crl.M.C.No.915 of 2008

V.RAMKUMAR,
(JUDGE).

ani