High Court Kerala High Court

Asst.Excise Commmissioner vs B.M.Mohra on 1 January, 2007

Kerala High Court
Asst.Excise Commmissioner vs B.M.Mohra on 1 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1152 of 2000(A)



1. ASST.EXCISE COMMMISSIONER,KOLLAM
                      ...  Petitioner

                        Vs

1. B.M.MOHRA
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.C.C.THOMAS

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN

 Dated :01/01/2007

 O R D E R
                   V.K.Bali,C.J. & M.Ramachandran,J.

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

                             W.A.No.1152 of 2000

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

                  Dated, this the 1st day of January, 2007


                                    JUDGMENT

V.K.Bali,C.J. (Oral)

By the impugned order dated 31st January, 2000

recorded in O.P.No.2065 of 2000, the learned Single Judge had

only directed temporary release of the vehicle against bank

guarantee. This order is to enure adjudication of an Abkari case.

It is not understandable as to what rights of the State have been

adversely affected by the impugned order. Temporary

arrangements made during the pendency of the proceedings

before the appropriate authority, such as the one made by the

learned Single Judge, is just and proper in the circumstances of

the case and calls for no interference by the appellate Court. No

merits. Dismissed. All pending interlocutory applications shall

stand dismissed.






                                                               V.K.Bali

                                                              Chief Justice






                                                          M.Ramachandran

vku/-                                                            Judge