High Court Kerala High Court

Shinad vs The State Of Kerala on 7 June, 2010

Kerala High Court
Shinad vs The State Of Kerala on 7 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 900 of 2010()


1. SHINAD, S/O.SAINULABDEEN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/06/2010

 O R D E R
                       V.RAMKUMAR, J.
                -------------------------------------
                 Crl.M.C.No.900 of 2010
                --------------------------------------
            Dated this the 7th day of June, 2010

                              ORDER

The petitioner who is the de facto complainant in Crime

No.55/2010 of Kadakkal Police Station for offences punishable

under Sections 457 and 380 I.P.C. in respect of several items

of gold ornaments (admittedly belonging to the petitioner)

applied to the Magistrate-II, Kottarakkara as per

C.M.P.No.846/2010 for interim custody under Section 451

Code of Criminal Procedure. Even the learned Public

Prosecutor in charge of the case had no objection to the claim

for interim custody. The court below however dismissed the

application as per the impugned order dated 5/2/2010 holding

inter alia that the gold ornaments are necessary for

identification during the evidence in the case and that they

are not perishable items.

2. The view taken by the Court below is not just and

reasonable, particularly in the light of Sunderbhai Ambalal

Desai Vs. State of Gujarat AIR 2003(SC)638.

C.M.P.No.346/2010 filed by the petitioner before the court

below shall stand allowed and the gold ornaments shall be

Crl.M.C.No.900/2010
: 2 :

entrusted to the petitioner on interim custody on his executing

a bond for an appropriate amount fixed by the Magistrate and

on an undertaking to produce the same before the court, as

and when required, in the same condition in which it is

released to him.

V.RAMKUMAR, JUDGE

skj