Citation : 2021 Latest Caselaw 1351 Ker
Judgement Date : 13 January, 2021
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE V.G.ARUN
WEDNESDAY, THE 13TH DAY OF JANUARY 2021 / 23TH POUSHA, 1942
Crl.MC.No.201 OF 2021(E)
AGAINST THE ORDER/JUDGMENT IN CMP 2056/2020 OF JUDICIAL FIRST
CLASS MAGISTRATE COURT, PARAVUR
PETITIONER:
MUNEER
AGED 43 YEARS
S/O.ABDUL RAHMAN, KILITHATTIL VEEDU, UMAYANALLOOR,
THAZHUTHALA VILLAGE, KOLLAM TALUK,
PIN-691 589
BY ADV. SRI.M.R.SASITH
RESPONDENT/RESPONDENTS:
1 STATE OF KERALA
REPRESENTED BY THE PUBLIC PROSECUTOR,
HIGH COURT OF KERALA, PIN-682 031
2 DISTRICT COLLECTOR,
CIVIL STATION, KOLLAM, PIN-691 013
3 SUB-INSPECTOR OF POLICE, CHATHANNOOR POLICE STATION,
KOLLAM, PIN-691 302
OTHER PRESENT:
SR.PP.C.S.HRITHWIK
THIS CRIMINAL MISC. CASE HAVING COME UP FOR ADMISSION ON
13.01.2021, THE COURT ON THE SAME DAY PASSED THE FOLLOWING:
CRL.M.C.NO.201 OF 2021
2
O R D E R
Dated this the 13th day of January 2021
Petitioner claims to be the owner of a
Tipper Lorry bearing Registration No.KL-51-
8693. The vehicle was seized by the 3rd
respondent alleging violation of the
provisions of the Kerala Minor Mineral
Concession Rules, 2015 and the Mines and
Minerals (Development and Regulation) Act,
1957. After seizure, the petitioner's
vehicle was produced before the Judicial
First Class Magistrate Court (Temporary),
South Paravur. On the basis of an
application submitted by the petitioner
under Section 457 of the Code of Criminal
Procedure, the learned Magistrate issued
Annexure-A1 order directing release of the
vehicle, subject to conditions. The CRL.M.C.NO.201 OF 2021
petitioner complied with the conditions and
the vehicle was released.
2. This Crl.M.C is filed aggrieved by
condition No.4(7)in Annexure-A1 order,
directing the original documents produced
before the court to be retained in court
custody and to issue true certified copies
of those documents to the petitioner.
Annexure A2 is a similar order passed by
this Court whereby, conditions akin to
condition No.4(7) in Annexure-A1 were
modified.
3. On the facts of this case and in
view of the earlier order passed by this
Court under similar circumstances, I am
inclined to grant the relief sought.
In the result, condition No.4(7) in
Annexure- A1 is modified as follows:-
The petitioner shall submit an affidavit
undertaking to produce the original CRL.M.C.NO.201 OF 2021
documents of the vehicle bearing
registration No.KL-51-8693 as and when
required by the court. On submission of such
affidavit, the original documents of the
vehicle kept in the safe custody of the
court shall be released to the petitioner,
after substituting those documents with
certified copies.
The Crl.M.C is allowed as above.
Sd/-
V.G.ARUN JUDGE NB CRL.M.C.NO.201 OF 2021
APPENDIX PETITIONER'S EXHIBITS:
ANNEXURE A1 CERTIFIED COPY OF THE ORDER IN CMP NO.2056/2020 OF MAGISTRATE COURT I (TEMPORARY), SOUTH PARAVUR, KOLLAM
ANNEXURE A2 TRUE COPY OF THE ORDER IN CRL.MC NO.3429/2020 OF HIGH COURT OF KERALA
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!