High Court Kerala High Court

T.M.Abdul Salam vs Muhammed Abdul Noor on 20 January, 2010

Kerala High Court
T.M.Abdul Salam vs Muhammed Abdul Noor on 20 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2149 of 2009()


1. T.M.ABDUL SALAM, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. MUHAMMED ABDUL NOOR,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. MUHAMMED MUSTHAFA, S/O.KAMMALI,

4. HARIZ, S/O.SAITHALAVI,

5. STATE, REPRESENTED BY THE

                For Petitioner  :SRI.C.KHALID

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/01/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.
           ------------------------------------------
            Crl.M.C.NO.2149 OF 2009
           ------------------------------------------
           Dated 20th          January 2010


                         O R D E R

Petitioner filed C.M.P.7831/2008

under Section 451 of Code of Criminal

Procedure for interim custody of

Rs.10,00,000/- out of the money seized and

produced in crime No.546/2008 of

Kuttippuram Police Station contending that

Rs.10,00,000/- was deposited by him before

the accused and it was not returned and

therefore, he is entitled to that amount

out of Rs.1,08,92,920/- seized. Petitioner

sought interim custody of the amount. By

order dated 5/6/2009 petition was

dismissed. This petition is filed under

Section 482 of Code of Criminal Procedure

to quash the said order and to grant

interim custody of the amount.

Crmc 2149/09
2

2. Learned counsel appearing for the

petitioner and learned Public Prosecutor were

heard.

3. Learned counsel argued that order

of the learned Magistrate itself shows that

investigating officer admitted that Rs.10 Lakh

was deposited by the petitioner with the

accused and in such circumstances, learned

Magistrate was not justified in dismissing the

petition. It is argued that money is for

circulation and if interim custody is given

petitioner could utilise the money and he is

prepared to furnish any security and therefore,

the amount is to be released.

4. Learned Public Prosecutor opposed

the petition contending that though

Rs.98,30,46,000/- was collected by the accused

only Rs.1,08,92,920/- could be seized and

Crmc 2149/09
3

petitioner alone cannot claim that amount. At

best, he will only be entitled to a

proportionate amount and in such circumstances,

it cannot be allowed.

5. In view of the statement of the

learned counsel that petitioner alone raised

the claim and other depositors did not

approach the learned Magistrate, Public

Prosecutor directed to file a statement of

investigating officer. Statement is filed to

the effect that 824 persons had approached the

police to get back their money and total

amount claimed comes to Rs.14,98,25,000/- out

of which only Rs.1,08,92,920/- was seized. It

is also submitted that accounts of the accused

was also freezed and including the freezed

amount it would come to Rs.Five crores and if

that amount is divided among the depositors

Crmc 2149/09
4

and petitioner will get only 1/5326 out of Five

crores, which would only be Rs.9,388/-. It is

also submitted that two persons had already

approached Sub court to get back the amount.

5. As rightly pointed out by the

learned Public Prosecutor, when the total

amount misappropriated by the accused is above

98 crores and what was seized is only Rs.1

crore and the claim was raised before the

police by 824 persons for Rs.14,98,25,000/-,

interim custody of Rs.10,00,000/- cannot be

given to the petitioner for the reason that

he approached the learned Magistrate first.

Petitioner is at liberty to approach the civil

court for getting the amount.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.