IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1817 of 2008()
1. SREENIVASAN, S/O.KUNJAN, AGED 42 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED
... Respondent
For Petitioner :SRI.G.PRIYADARSAN THAMPI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :23/05/2008
O R D E R
R. BASANT, J.
-----------------------------------------------
Crl.M.C. No. 1817 OF 2008
-----------------------------------------------
Dated this the 23rd day of May, 2008
O R D E R
Petitioner’s vehicle was involved in a road traffic accident,
when it was driven by the driver of the vehicle. A crime has been
registered alleging offences punishable inter alia under Sections
279, 337 and 304 IPC. There is a further allegation that the
vehicle, at the time when it met with the accident, was being
involved in illicit transportation of sand. Allegations have also
been received under Section 4(1A) read with Section 21(1) of
Minor and Mineral (development and Regulation) Act, 1957. The
petitioner applied for release of the vehicle, pending investigation.
The prayer for release was opposed. The learned Magistrate by
the impugned order rejected the prayer on the ground that the
investigation is not complete and the driver of the vehicle had not
been arrested.
2. The learned counsel for the petitioner submits that the
investigation has now made much high way. The driver of the
vehicle has already been granted anticipatory bail and he has
Crl.M.C. No. 1817 OF 2008
2
been released from custody after arrest. In these circumstances,
counsel prays that there is absolutely no justification in keeping
the vehicle under custody any longer. The vehicle is exposed to
sun and rain causing damage to it. Learned counsel for the
petitioner submits that subject to any appropriate conditions, the
vehicle may now be ordered to be released to the petitioner.
3. Learned Prosecutor does not oppose the application but,
prays that appropriate conditions may be imposed. I am satisfied
in considering all the relevant circumstances that this petition can
now be allowed and the vehicle can be directed to be released to
the petitioner.
This petition is accordingly allowed and the vehicle in
question shall be released to the petitioner on the following terms
and directions:
1. He shall produce all documents to show
that he is the owner of the vehicle and is entitled for
the possession of the vehicle, before the learned
Magistrate.
2. He shall execute a bond for an amount
equal to the value of the vehicle with two solvent
Crl.M.C. No. 1817 OF 2008
3
sureties each for the like sum to the satisfaction of
the learned Magistrate. The learned Magistrate
shall fix the appropriate value of the vehicle.
3. In the bond the petitioner shall undertake
to produce the vehicle before the learned Magistrate
or any other authority as may be directed by the
learned Magistrate from time to time.
R. BASANT, JUDGE
ttb
Crl.M.C. No. 1817 OF 2008
4
Crl.M.C. No. 1817 OF 2008
5