High Court Kerala High Court

Kuriakose vs The District Collector on 16 October, 2009

Kerala High Court
Kuriakose vs The District Collector on 16 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29255 of 2009(B)


1. KURIAKOSE, S/O. NIKLAVOS, AGED 28 YEARS
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, COLLECTORATE
                       ...       Respondent

2. SUB INSPECTOR OF POLICE

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :16/10/2009

 O R D E R
                        P.N.RAVINDRAN, J.
                        ---------------------------
                   W.P.(C) No. 29255 OF 2009
                         --------------------------
            Dated this the 16th day of October, 2009

                          J U D G M E N T

Heard Sri. Shoby K.Francise, the learned counsel appearing

for the petitioner and Sri. P.N.Santhosh, the learned Government

Pleader appearing for the respondents.

2. The petitioner is the registered owner of a mini lorry bearing

Reg. No. KL-13-B-299. The said vehicle was seized by the second

respondent and produced before the District Collector, Thrissur, on

11.9.2009, on the allegation that it was used to transport river sand

without a valid pass. The petitioner thereupon filed W.P.(C)

No.26126 of 2009 in this Court. By Ext.P2 judgment delivered on

16.9.2009, this Court disposed of the said writ petition with a

direction to the District Collector, Thrissur, to consider petitioner’s

request for the interim custody of the vehicle and pass orders

thereon within 10 days from the date of receipt of a copy of the

judgment. The District Collector was also directed to pass final

orders within three months. The District Collector thereafter heard

the petitioner and passed Ext.P3 order granting interim custody of

W.P.(C) No. 29255/09
2

the vehicle to the petitioner subject to the terms and conditions

stipulated therein. He inter alia directed the petitioner to remit the

sum of Rs.1,00,000/- with two solvent sureties for the like sum. The

said direction to remit Rs.1,00,000/- in cash is challenged in this writ

petition.

4. The learned counsel appearing for the petitioner contends

that the direction issued by the District Collector to deposit

Rs.1,00,000/- in cash is an onerous condition and cannot be

complied with. He contends that the said direction has been issued

with a view to ensure that the order releasing the vehicle by way of

interim custody is rendered illusory and meaningless. Per contra, the

learned Government Pleader contends that such a condition was

stipulated in view of previous instances where persons who had

obtained interim custody of vehicles had disposed of their vehicles

for scrap value and the State was disabled from proceeding against

the vehicles and realising the value of the vehicle by sale in public

auction.

I have considered the submissions made at the Bar by the

learned counsel appearing on either side. In view of the fact that in

W.P.(C) No. 29255/09
3

the case on hand the vehicle is nearly 15 years old, it has to be

necessarily held that the direction issued by the District Collector to

deposit Rs.1,00,000/- in cash is onerous condition. However that

does not mean that the petitioner should be left free to deal with the

vehicle in any manner he likes. I accordingly dispose of this writ

petition with the direction that in the event of the petitioner depositing

the sum of Rs.25,000/- in cash and furnishing a bank guarantee for

the sum of Rs.50,000/- to the satisfaction of the District Collector,

Thrissur, the vehicle shall be released to the petitioner by way of

interim custody as directed in Ext.P3. The petitioner shall abide by

the other conditions stipulated in Ext.P3. The petitioner shall also be

given a reasonable opportunity to challenge the final order in other

appropriate proceedings and for that purpose, the bank guarantee

shall not be invoked for a period of one month, after final orders are

passed, as directed in Ext.P2.

P.N.RAVINDRAN, JUDGE

vps

W.P.(C) No. 29255/09
4