High Court Madras High Court

G.Pandiyan vs The District Revenue Officer on 2 December, 2009

Madras High Court
G.Pandiyan vs The District Revenue Officer on 2 December, 2009
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATE: 02/12/2009

CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.12523 of 2009

G.Pandiyan						.. Petitioner

Vs

1.The District Revenue Officer,
Ramanathapuram.

2.The Inspector of Police,
CS, CID, Virudhunagar					.. Respondents

Prayer

Writ Petition filed under Article 226 of the Constitution of India, for
issuance of a Writ of Mandamus, directing the first respondent to release the
Van bearing Registration No.TN-63-7638, seized on 21.07.2008 by the second
respondent, to the petitioner.

!For Petitioner		... 	Mr.T.Lenin Kumar
^For Respondents	...  	Mr.Pala Ramasamy
		 		Special Government Pleader

 * * * * *
:ORDER

This Writ Petition has been filed for the issuance of a Writ of Mandamus,
to direct the first respondent to release the Van bearing Registration No.TN-63-
7638 , seized by the second respondent, on 21.07.2008, to the petitioner.

2. Heard Mr.T.Lenin Kumar, the learned counsel appearing on behalf of
the petitioner and Mr.Pala Ramasamy, learned Special Government Pleader,
appearing on behalf of the respondents.

3. In view of the averments made by the petitioner and taking into
consideration the relief prayed for by the petitioner and since similar orders
have been passed by this Court, the first respondent is directed to release the
Van bearing Registration No.TN-63-7638, to the petitioner, on his fulfilling the
following conditions:-

(i) The petitioner shall establish the ownership of the vehicle by
producing the necessary documents and the certificates before the first
respondent, including the R.C. book;

(ii) The petitioner shall not alienate the vehicle, in any manner, till
the adjudication proceedings are completed;

(iii) The petitioner shall deposit a sum of Rs.10,000/- (Rupees ten
thousand only), in cash, with the first respondent; and

(iv) The petitioner shall give an undertaking before the first respondent
that he shall not use the vehicle, for any illegal purpose, in future and he
shall also produce the vehicle, as and when it is required by the first
respondent.

4. With the above directions, the Writ Petition is disposed of. No
costs.

cs

To

1.The District Revenue Officer,
Ramanathapuram.

2.The Inspector of Police,
CS, CID, Virudhunagar