High Court Kerala High Court

Santhosh.M.C vs State Of Kerala And Another on 14 March, 2008

Kerala High Court
Santhosh.M.C vs State Of Kerala And Another on 14 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1133 of 2008()



1. SANTHOSH.M.C.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/03/2008

 O R D E R
                          V. RAMKUMAR, J
           ..............................................................
                      Crl. M.C. No. 1133 of 2008
           ...............................................................
            Dated this the 14th day of March, 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 autorickshaw 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.2,00,000/-

(Rupees two 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

petitioner giving an undertaking on the following terms:-

1. The petitioner shall not permit the user of the

autorickshaw for any illicit purpose

CRL.M.C. NO. 1133/2008 : 2:

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

autorickshaw to any other person.

3. The petitioner shall produce the autorickshaw before

the Magistrate as and when directed to do so.

4. The interim custody of the autorickshaw 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.

rv

CRL.M.C. NO. 1133/2008 : 3:

V.RAMKUMAR,
(JUDGE).

ani