IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4203 of 2008()
1. UMESH KAMATH, S/O.MURALEEDHARA KAMATH
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT SUPERINTENDENT OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. SREI INFRACTURE FINANCE LTD.,
For Petitioner :SRI.D.KISHORE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :17/11/2008
O R D E R
R. BASANT, J.
-------------------------------------------------
Crl.M.C. No. 4203 of 2008
-------------------------------------------------
Dated this the 17th day of November, 2008
ORDER
The petitioner has come to this Court apprehending that
his vehicle may be seized contrary to the provisions of law
without getting any orders from the appropriate forum. The
4th respondent from whom the apprehended action is expected
has filed a statement in which in para-3 the following
unequivocal submission/undertaking is made:
“3. It is once again submitted that
the 4th respondent will not seize the
Excavator unless it obtains appropriate
order from the appropriate forum. The
petitioner is therefore not entitled to any
reliefs in the above Crl.M.C. which is filed
without any bona fides. The petitioner is
liable to be directed to pay off the entire
arrears of instalments during the pendency
of the case.”
Crl.M.C. No. 4203 of 2008 -: 2 :-
2. I accept the same. The learned counsel for the
petitioner submits that in the light of the unequivocal
undertaking, he does not press for any further relief in this
Crl.M.C. Request accepted. This Crl.M.C. is dismissed
accepting the undertaking extracted above.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge