High Court Kerala High Court

Sajeer T.P. vs State Of Kerala on 24 November, 2010

Kerala High Court
Sajeer T.P. vs State Of Kerala on 24 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4583 of 2010()


1. SAJEER T.P., S/O. ISMAIL K.K.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, TO BE REP.BY PUBLIC
                       ...       Respondent

2. STATION HOUSE OFICER, THALASERY

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :24/11/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
           CRL.M.C.NO.4583 OF 2010
           ---------------------------------------------
            Dated 24th         November, 2010


                          O R D E R

R.C owner of the vehicle

No.KL-18/C-1105, which involved in crime

No.768/2010 of Thalassery Police Station

registered for the offences under Sections

143, 147, 148, 341, 435, 109, 120 B, 201

and 302 read with Section 149 of Indian

Penal Code and Sections 3 and 5 of the

Explosive Substances Act filed

C.M.P.4070/2010 before Judicial First Class

Magistrate, Thalassery for interim custody

of the vehicle under Section 451 of Code

of Criminal Procedure. By Annexure-I order

the petition was dismissed for two reasons.

Firstly, it was found that as the vehicle

was used for commission of the offence,

Crmc 4583/10
2

there is every possibility of using it again.

Secondly it was found that there is possibility

of dismantling and transfering the vehicle for

the purpose of destroying the evidence.

Petition is filed under Section 482 of Code of

Criminal Procedure to quash Annexure-I order.

2. Learned counsel appearing for the

petitioner and learned Public Prosecutor were

heard.

3. There is no dispute on the fact that

petitioner is the registered owner of the

vehicle. On the facts and circumstances of the

case, learned Magistrate was not justified in

dismissing the application, either for the

reason that the vehicle could be used for

commission of the similar offences or for the

reason that there is possibility of transfer or

dismantling the vehicle. On sufficient

Crmc 4583/10
3

conditions vehicle could be released as it is

clear that for the purpose of the trial, the

vehicle is not necessary.

Petition is allowed. Annexure-I order

is quashed. C.M.P.4070/2010 stands allowed.

Judicial First Class Magistrate, Thalassery is

directed to release the vehicle to the

petitioner on executing a bond for rupees Two

Lakhs with two solvent sureties for the like

sum to the satisfaction of the learned

Magistrate undertaking not to transfer the

vehicle or dismantle it or make any

modification and produce it as and when

required.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.