IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4829 of 2008()
1. SHANAVAS.K.S., KURIAPILLY HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
2. STATION HOUSE OFFICER
For Petitioner :SRI.M.B.PRAJITH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :18/12/2008
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.4829 of 2008
----------------------------------------
Dated this the 18th day of December 2008
O R D E R
The petitioner is the brother-in-law of the accused in crime
No.549/08 of Harbour police station, Kochi. A computer
belonging to the petitioner was seized by the police in
connection with the investigation of that crime. The petitioner
applied for release of the computer; but the said prayer was
rejected vide Annexure AIII order. The petitioner claims to be
aggrieved by that order. He prays that the computer may be
directed to be returned to the petitioner.
2. The learned Public Prosecutor, after taking
instructions, submits that the experts have already examined the
computer; but nothing incriminating has been revealed from
such examination of the computer. In these circumstances, the
State has no objection against the proposed release of the
computer along with its components to the petitioner herein.
Crl.M.C.No.4829/08 2
3. In the result,
a) This Crl.M.C is allowed.
b) The impugned order is set aside.
c) The learned Magistrate shall release the computer
along with all the components to the petitioner on condition that
he executes a bond for Rs.50,000/- (Rupees fifty thousand only)
with two solvent sureties each for the like sum to the satisfaction
of the learned Magistrate.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No.4829/08 3
Crl.M.C.No.4829/08 4
R.BASANT, J.
CRL.M.C.No. of 2008
ORDER
09/07/2008