High Court Kerala High Court

Shree Balaji Metallurgical … vs State Of Kerala on 9 April, 2010

Kerala High Court
Shree Balaji Metallurgical … vs State Of Kerala on 9 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1193 of 2010()


1. SHREE BALAJI METALLURGICAL INDUSTRIES
                      ...  Petitioner
2. DR.P.M.MOOTHADATH, MANAGING PARTNER
3. SMT. SUHITA MOHANSINGH,

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.C.S.AJITH PRAKASH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :09/04/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.1193 of 2010
            --------------------------

                       ORDER

As per Annexure-A13 order dated 10.3.2010,

permission was granted by the learned Magistrate to

sell the articles seized and produced before the

court, on the ground that the goods are likely to

get deteriorated in value by passage of time.

Learned Magistrate directed petitioner to deposit

the sale proceeds before the court and also to

execute a bond for Rupees Five lakhs with two

solvent sureties each for the like sum. This

petition is filed under Section 482 of Code of

Criminal Procedure to quash the direction to

deposit the sale proceeds in court, contending that

if petitioner is to deposit that amount, he will

lose the interest for the amount.

2. Learned counsel appearing for the

petitioners and learned Public Prosecutor were

heard.

CRMC 1193/10 2

3. Case of the petitioners is that the articles

seized and produced before the court belong to the

Firm and accused tried to misappropriate the same

and they were seized and produced before the court.

If petitioners are permitted to appropriate the

sale proceeds and ultimately, if it is found that

petitioners are not entitled to the articles, it

will cause much hardship. In such circumstances,

the sale proceeds cannot be allowed to be

appropriated by the petitioners, as canvassed by

the learned counsel appearing for the petitioners.

At the same time, there is substance in the

submission that if the amount is to be deposited

and the date of completion of the investigation is

uncertain, as the accused is absconding and if the

amount is kept in court deposit, it will not carry

any interest. But, that difficulty could be over

come by directing the learned Magistrate to deposit

the sale proceeds in a Nationalised Bank in Fixed

Deposit, so that the amount will carry interest.

CRMC 1193/10 3

4. Learned counsel then submitted that learned

Magistrate has not taken necessary precaution as

provided by the Apex Court in Sunderbhai Ambalal

Desai v. State of Gujarat (1003 (2) KLT 1089).

Learned Magistrate should have directed petitioner

to take photographs of the articles ceased and

produced in court, so that, if necessary, it could

be used as evidence.

5. In such circumstances, Annexure-A13 order is

modified providing that before effecting the sale,

petitioners shall prepare proper mahazar of such

articles, take photographs of the articles and

produce them before the court. Learned Magistrate,

on depositing the sale proceeds by the petitioners,

shall invest the same in a Nationalised Bank as

Fixed Deposit.

Petition is disposed accordingly.

9th April, 2010 (M.Sasidharan Nambiar, Judge)
tkv