High Court Kerala High Court

Shaju K.T. vs State Of Kerala on 11 February, 2008

Kerala High Court
Shaju K.T. vs State Of Kerala on 11 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 427 of 2008()


1. SHAJU K.T., S/O.THOMMAN, KONNATH
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. ASSISTANT MOTOR VEHICLE INSPECTOR,

4. DISTRICT COLLECTOR, ERNAKULAM.

5. SRI.RAM TRANSPORT FINANCE LIMITED,

                For Petitioner  :SRI.SHYAM K.L.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/02/2008

 O R D E R
                                       V. RAMKUMAR , J.

                                 ==========================

                              CRL.M.C. No. 427 of 2008

                                 ==========================

                              Dated this the 11th day of February, 2008.


                                                O R D E R

Heard both sides.

2. The condition in the order dated 17.01.2008 passed by the Judicial

First Class Magistrate, N. Paravur in Crl. M.P.No. 7329/2007 is modified as

follows:-

As against a sum of Rs.6,80,000/-, the petitioner shall deposit a sum of

Rs.40,000/-(Rupees forty thousand only) before the court below and shall

execute a bond for Rs.6,50,000/- (Rupees six lakhs and fifty thousand only) with

two solvent sureties each for the like amount to the satisfaction of the court

below (which shall not insist on solvency certificate by the sureties) and subject

to the following conditions:-

1. The petitioner shall not transfer the vehicle wholly or in part to any

person.

2. The petitioner shall not permit the vehicle to be used for any illicit

purpose.

3. The petitioner shall produce the vehicle as and when required by the

Magistrate.

4. The interim release of the vehicle shall be subject to the final orders for

confiscation.

This Crl. M.C is disposed of as above.

V. RAMKUMAR, JUDGE.

rv