Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kumar @ Nallakurumban vs The Inspector Of Police
2021 Latest Caselaw 23928 Mad

Citation : 2021 Latest Caselaw 23928 Mad
Judgement Date : 6 December, 2021

Madras High Court
Kumar @ Nallakurumban vs The Inspector Of Police on 6 December, 2021
                                                                           Crl. R.C.(MD)No.889 of 2021


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED : 06.12.2021

                                                     CORAM

                                  THE HONOURABLE MRS. JUSTICE R. THARANI

                                          Crl. R.C.(MD)No.889 of 2021

                 Kumar @ Nallakurumban                                        .. Petitioner

                                                       Vs.
                 1.The Inspector of Police,
                    Thanjavur West Police Station,
                    Thanjavur District.
                    (Crime No.134 of 2021)
                 2.Jeya @ Jeyapandi
                 3.Pandiyammal
                 4.Sankar alias Sankarganesh
                 5.Haripandi
                 6.Annapillai                                                 ..Respondents


                 Prayer : This Revision Case is filed under Section 397 r/w. Section 401 of
                 Cr.P.C., to call for the records relating to the order, dated 26.10.2021, passed
                 in Cr.M.P.No.994 of 2021, on the file of the Additional District Judge /
                 Presiding Officer, Special Court under Essential Commodities Act, Thanjavur
                 and to set aside the same and to return the vehicle bearing Registration
                 No.TN-49-CC-2203 on the file of the said Court in N.D.CP No.17 of 2021 to
                 the petitioner.


https://www.mhc.tn.gov.in/judis
                 1/6
                                                                                   Crl. R.C.(MD)No.889 of 2021


                                            For Petitioner         : Mr.J.Selvam

                                            For R-1                : Mrs.M.Aasha
                                                                     Government Advocate

                                                             ORDER

This Criminal Revision has been filed to call for the records relating

to the order, dated 26.10.2021, passed in Cr.M.P.No.994 of 2021, on the file of

the Additional District Judge / Presiding Officer, Special Court under

Essential Commodities Act, Thanjavur and to set aside the same and to return

the vehicle bearing Registration No.TN-49-CC-2203 on the file of the said

Court in N.D.CP No.17 of 2021 to the petitioner.

2. A vehicle, viz.,Honda Motorcycle, bearing Registration No.

TN-49-CC-2203 was seized by the first respondent, in Crime No.134 of 2021,

under Sections 8(c), 20(b)(ii)(C) and 29(1) of NDPS Act. The petitioner

claiming himself as the owner of the vehicle filed a petition in Cr.M.P.No.994

of 2021 before the Additional District Judge/ Presiding Officer, Special Court

under Essential Commodities Act, Thanjavur, for temporary return of the

vehicle. That petition was dismissed by the Special Court, Thanjavur. Against

the order, the petitioner has filed this Criminal Revision.

https://www.mhc.tn.gov.in/judis

Crl. R.C.(MD)No.889 of 2021

3. On the side of the petitioner, it is stated that the petitioner is the

registered owner of the vehicle and the vehicle was seized on 19.02.2021.

If the vehilce is kept idle, it will loss its value and prayed the vehicle to be

returned to the petitioner for interim custody. In this regard, the learned

counsel for the petitioner has relied upon a judgment of this Court in Crl.R.C.

(MD)No.10 of 2021, [Chandran Vs. State rep. By, the Sub Inspector of

Police,] dated 25.01.2021.

4. On the side of the prosecution, it is sated that the vehicle was

seized by the first respondent for transporting 22 ½ Kgs of Ganja. Totally six

accused involved in the offence. The petitioner herein is A1 and the accused

persons were arrested. If the vehicle is released by way of interim custody,

there is a possibility of the vehicle being used for commission of similar

offence again and hence, prayed the petition to be dismissed.

5.The offence involved is serious in nature. The case cited by the

petitioner in Cr. R.C.(MD)No.10 of 2021, dated 25.01.2021, is regarding only

a modification of a condition and the facts are not similar to the present case.

The petitioner is one of the accused in the case. Considering the nature of the

case and considering the involvement of the petitioner in the case and also

https://www.mhc.tn.gov.in/judis

Crl. R.C.(MD)No.889 of 2021

considering the fact that there is a possibility of the vehicle being used for

commission of similar offence again, this Court is not inclined to release the

vehicle.

6. Hence, this Criminal Revision Case is dismissed.

06.12.2021 Ls

NOTE: In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the advocate/litigant concerned.

To

1.The Additional District Judge / Presiding Officer, Special Court under Essential Commodities Act, Thanjavur.

2.The Inspector of Police, Thanjavur West Police Station, Thanjavur District.

3.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.

https://www.mhc.tn.gov.in/judis

Crl. R.C.(MD)No.889 of 2021

https://www.mhc.tn.gov.in/judis

Crl. R.C.(MD)No.889 of 2021

R.THARANI, J.

Ls

Crl. R.C.(MD)No.889 of 2021

06.12.2021

https://www.mhc.tn.gov.in/judis

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter