High Court Kerala High Court

Abdul Rahim M.C. vs The Keezhuparambu Grama … on 2 April, 2007

Kerala High Court
Abdul Rahim M.C. vs The Keezhuparambu Grama … on 2 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10375 of 2007(I)


1. ABDUL RAHIM M.C., S/O. MUHAMMED,
                      ...  Petitioner

                        Vs



1. THE KEEZHUPARAMBU GRAMA PANCHAYATH,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE TAHSILDAR,

4. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :02/04/2007

 O R D E R
                           PIUS C. KURIAKOSE, J.

                            --------------------------

                       W.P.(C). NO. 10375 OF 2007

                               ---------------------


                    Dated this the 2nd day of April, 2007


                                 J U D G M E N T

Learned Government Pleader has not been able to get

instructions so far. In fact the file is not sent to the learned

Government Pleader Today. I am of the view that no useful

purpose will be served from anybody’s point of view by allowing

the Lorry and the load to remain in the precincts of the Police

Station. Under this circumstance, I direct the petitioner to remit

cash Rs. 10,000 with the 3rd respondent and obtain a receipt.

The petitioner is also directed to file an affidavit before the 3rd

respondent undertaking to produce the vehicle having

Registration No.KL-11Y 1142 in good running condition as and

when directed in that regard by the 3rd respondent or any other

competent authority. Once the 4th respondent notices the

original of the cash receipt and Photostat copy of the affidavit

filed by the petitioner as directed above, he will forthwith release

the vehicle having Registration No. KL-11Y 1142 together with

WPC NO.10375/07 2

the sand loaded thereon to the petitioner. But it is made clear

that release as directed above will be subject to the outcome of

the adjudication proceedings, which will be finalised by the 2nd

respondent at his earliest and at any rate within four months of

receiving copy of this judgment.

The writ petition is disposed of as above.

PIUS C. KURIAKOSE, JUDGE

vps

KURIAN JOSEPH, JUDGE

OP NO.

JUDGMENT

21st DECEMBER, 2006