High Court Kerala High Court

M.P.Moideen Kurikkal vs Kuttipuram Grama Panchayath on 2 April, 2007

Kerala High Court
M.P.Moideen Kurikkal vs Kuttipuram Grama Panchayath on 2 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10370 of 2007(H)


1. M.P.MOIDEEN KURIKKAL,
                      ...  Petitioner

                        Vs



1. KUTTIPURAM GRAMA PANCHAYATH,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.ALEXANDER GEORGE

                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. 10370 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. Since the learned counsel for the

petitioner submits that the Lorry and the load have been idling in

the presence of the 2nd respondent’s office for quite some time, I

am of the view that orders can be passed for interim release of

the Lorry pending adjudication by the 3rd respondent. Petitioner

is directed to remit cash Rs. 10,000/- with the 2nd respondent

against a receipt. Petitioner is also directed to file an affidavit

before the 2nd respondent undertaking to produce Lorry having

Registration No. KL-10 B 4644 in good running condition as and

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

competent authority. Once the 2nd respondent receives the

payment from the petitioner as directed above and notices that

the affidavit filed by the petitioner in response to the above

direction, he will forthwith release the vehicle having

WPC NO.10370/07 Page numbers

Registration No. KL-10 B 4644 together with the sand loaded

thereon to the petitioner. But it is made clear that the release as

directed above will be subject to the result of the adjudication

proceedings, which will be finalised by the 3rd 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


WPC NO.10370/07    Page numbers





                                   KURIAN JOSEPH, JUDGE




                                                 OP NO.





                                              JUDGMENT




                                    21st  DECEMBER, 2006