High Court Kerala High Court

Anil Kumar T.P. vs Abdulla @ Kunhabdulla on 1 August, 2007

Kerala High Court
Anil Kumar T.P. vs Abdulla @ Kunhabdulla on 1 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33076 of 2005(K)


1. ANIL KUMAR T.P., S/O.KUNHIRAMAN,
                      ...  Petitioner

                        Vs



1. ABDULLA @ KUNHABDULLA,
                       ...       Respondent

2. ASSIA, W/O.ABDULLA @ KUNHABDULLA,

3. STATE OF KERALA, REP. BY

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :SRI.M.GOPIKRISHNAN NAMBIAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :01/08/2007

 O R D E R
                          PIUS C. KURIAKOSE, J.
                            -------------------------------
                         W.P.(C) No. 33076 OF 2005
                          -----------------------------------
                   Dated this the 1st day of August, 2007

                                   JUDGMENT

Heard both sides. The impugned order is Ext.P3 under which the

Motor Accident Claims Tribunal allowed the petitioner’s application for

lifting the attachment before judgment of a jeep belonging to the

petitioner on condition that he furnished security to the tune of Rs.4.5

lakhs. According to the petitioner, the value of the jeep attached by the

Tribunal is Rs.75,000/- and the learned Tribunal was not justified in

insisting a security of more than Rs.75,000/-.

The learned counsel for the respondents would submit that the

value of jeep was at least Rs.3.5 lakhs and the Tribunal cannot be said

to be at fault in insisting on security for Rs.4.5 lakhs since the claim was

for a sum of Rs.9 lakhs.

It is seen that the order of attachment was passed by the MACT in

early 2005. The jeep is kept idle in the compound of the MACT and in

all probability by this time the jeep become deteriorated due to exposure

to sun and rain. Whatever that be, in modification of the impugned

order, I direct that the jeep in question be released to the petitioner upon

his furnishing security to the tune of Rs.3 lakhs. There will be a further

WPC No. 33076 of 2005
2

direction to the MACT to try and dispose of OP(MV) No. 540 of 2005 at

the earliest and at any rate within four months of receiving copy of this

judgment.

PIUS C. KURIAKOSE, JUDGE
btt

WPC No. 33076 of 2005
3