High Court Kerala High Court

U.R.Kolekar vs State Of Kerala on 19 March, 2010

Kerala High Court
U.R.Kolekar vs State Of Kerala on 19 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 412 of 2010()


1. U.R.KOLEKAR, AGED 40, WORKING AS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

2. BINU P.MICHEAL, S/O.BABY,

                For Petitioner  :SRI.B.S.SIVAJI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :19/03/2010

 O R D E R
                      V.K.MOHANAN, J.
                    -------------------------------
                 Crl. APPEAL No.412 of 2010
                    -------------------------------
            Dated this the 19th day of March, 2010.

                          J U D G M E N T

This appeal is preferred by one Mr.U.R.Kolekar, now

working as Police Inspector, in Ghatkopar Police Station,

Ghatkopar West, Mumbai, who was examined as PW11 in

S.C.239/02 of the Addl. Sessions Court (Ad hoc-I), Kottayam.

The present prayer in this appeal is to set aside the order dated

20.1.2005 in Crl.M.P.No.10/05 in S.C.239/02 and to issue a

direction to release 9 MM Service Pistol, bearing

No.B.C.P.1984, MFG 16111346 and 30 bullets to the appellant,

which are identified and marked as M.Os.1, 3, 6 and 7 in the

above sessions case. According to the appellant, as he is

presently working as Police Inspector, the above service pistol

is absolutely necessary to discharge his official duty as a police

official.

2. Heard the counsel for the appellant and the Public

Prosecutor.

3. This court by an order dated 24.2.2010 in

Crl. APPEAL No.412 of 2010
2

Crl.M.A.No.1567/2010 condoned the delay of 1438 days that

occurred in filing the present appeal.

4. The learned Public Prosecutor, on instructions,

submitted that, he has no objection in allowing the appeal by

incorporating adequate conditions.

5. Going by the judgment in the main case in which the

above material objects are involved, it can be seen that when

disposing the case, the learned Sessions Judge has already

issued a direction to release M.Os.1, 3, 6 and 7 to PW11, the

appellant herein. Though there was a specific direction in this

regard, the same was not done and hence the appellant

approached the court below by filing Crl.M.P.No.10/05. The

learned Sessions Judge dismissed the above petition on the

ground that, the appeal intimation was received from this Court

and therefore the application for releasing the pistol is premature

as the appeal is pending for consideration of this court.

6. I have carefully perused the judgment of the Sessions

Court which is under challenge in Crl.A.No.302/04 at the

Crl. APPEAL No.412 of 2010
3

instance of the sole accused, who faced the trial and convicted

him for the offence punishable u/s.397, 307 and section 3 r/w.25

(1)(a) of Indian Evidence Act. It is pertinent to note that by the

above judgment, on the termination of the trial, the Trial Court

has already ordered the release of the above mentioned

material objects in favour of the appellant. In order to dispose

the Criminal Appeal No.302/04 preferred by the accused, I am of

the view that presence and custody of those material objects are

not absolutely necessary and not indispensable. Even if at the

time of the disposal of the appeal, those material objects are

required, appropriate condition can be imposed for the

production of the same and accordingly those material objects

can be released in favour of the appellant, especially when the

appellant, who is presently working as Inspector of Police in

Ghatkopar Police Station, Mumbai and the above materials are

absolutely necessary for discharging his official duty effectively

in a city like Mumbai, a city targeted by the extremist.

In the result, this appeal is allowed with a direction to

Crl. APPEAL No.412 of 2010
4

release M.O.s.1, 3, 6 and 7 which are now under the custody of

the Court of Addl. Sessions Judge (Ad hoc – I), Kottayam, in

S.C.No.239/02, to the appellant on his executing an undertaking

to the satisfaction of the Addl. Court (Ad hoc-I), Kottayam, that

he will produce the same as and when required and on further

condition that the same will not be alienated or altered and to

keep the same intact, subject to the departmental direction, if

any, in that regard.

This criminal appeal is allowed accordingly.

V.K.MOHANAN,
Judge.

ami/