High Court Kerala High Court

Surendran vs State Of Kerala on 18 June, 2008

Kerala High Court
Surendran vs State Of Kerala on 18 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2048 of 2008()


1. SURENDRAN, S/O.KESAVAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :18/06/2008

 O R D E R
                             R. BASANT, J.
                -----------------------------------------------
                    Crl.M.C. No. 2048 OF 2008
                -----------------------------------------------
               Dated this the 18th day of June, 2008

                                O R D E R

The petitioner is aggrieved by the rejection of his claim

under Section 451 Cr.P.C for interim release of a vehicle jeep, KL-

12 B 4342 to him, passed by the learned CJM, Wyanad.

2. The vehicle was seized by the Forest officials on the

allegation that the petitioner, the registered owner of the said

vehicle, had trespassed into the forest in that vehicle carrying with

him armed unlicensed gun as also explosives. The vehicle was

produced before the learned CJM. An application was filed for

interim release of the said vehicle under Section 451 Cr.P.C.

3. A contention was raised that the vehicle has already

become property of the Government under Section 39(1) (d) of the

Wild Life Protection Act and that, consequently, there can be no

question of interim release of the vehicle to the petitioner, the

vehicle having already become Government property.

4. The attention of the learned Magistrate was drawn to the

decision in State of M.P. & others V. Madhukar Rao [2008 (1)

Crl.M.C. No. 2048 OF 2008
2

SLT 691] and the learned CJM relying on paragraph 11 of the said

decision, came to the conclusion that the court has got

jurisdictional competence to issue appropriate directions for

release under Section 451 Cr.P.C. The learned CJM, however,

came to the conclusion that the petitioner in this case does not

deserve to be granted interim custody of the vehicle considering

the nature of the alleged crime and the circumstance that the

vehicle with the petitioner inside the same possessing an

unlicensed gun and explosives were found inside and seized from

the forest.

5. The learned counsel for the petitioner submits that the

petitioner is innocent. He has valid contentions to advance and

that, at any rate, it may not now be assumed really that the vehicle

is liable to be confiscated or has become property of the

Government under Section 39. Counsel wants this Court to take

note of the decision in Sundar Bai Ambalal Desai v. State of

Gurajat [2003 SC 638] which cautions the courts of the dangers

of leaving valuable property in the custody of the court or the

Crl.M.C. No. 2048 OF 2008
3

officers, exposed to sun and rain and liable to damage and

destruction.

6. Having considered all the relevant circumstances, I am

satisfied, notwithstanding by the opposition by the learned Public

Prosecutor that subject to appropriate conditions the vehicle can

be released to the petitioner. I take note of the reality that some

time shall be taken for disposal of the case by the learned

Magistrate and it is not necessary to allow the vehicle to remain

exposed to sun and rain during the said interregnum period.

7. This Crl.M.C is, in these circumstances, allowed. The

vehicle shall be released to the petitioner on the following terms

and conditions:

1. Petitioner shall produce before the learned

Magistrate all necessary documents to show that he is the

owner entitled for the possession of the same.

2. The petitioner shall execute a bond for the value of

the vehicle to be determined by the learned Magistrate.

3. The petitioner shall produce bank guarantee or

make cash deposit of the value of the vehicle as determined

by the learned Magistrate.

Crl.M.C. No. 2048 OF 2008
4

4. In the bond to be executed by the petitioner, the

petitioner shall undertake that the vehicle shall not be used

for commission of any offences while it is in his possession

and also that he shall keep the vehicle in the same condition

in which it is handed over to him till it is produced before

Court as and when directed.

R. BASANT, JUDGE
ttb

Crl.M.C. No. 2048 OF 2008
5

Crl.M.C. No. 2048 OF 2008
6