High Court Kerala High Court

A.Abdulla vs The District Collector on 30 April, 2009

Kerala High Court
A.Abdulla vs The District Collector on 30 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13005 of 2009(U)


1. A.ABDULLA, S/O. ABDURAHIMAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :30/04/2009

 O R D E R
                P.R. RAMACHANDRA MENON, J.
              = = = = = = = = = = = = = =
                 W.P.C. NO. 13005 OF 2009
            = = = = = = = = = = = = = = =
        Dated this the 30th day of April, 2009.

                      J U D G M E N T

The petitioner is aggrieved by the seizure of his vehicle

bearing Reg.No.KL-10/V-9946 at the instance of the

respondents under the Kerala Anti Social Activities

(Prevention) Act, 2007 and hence seek to quash Ext.P5 order

passed by the first respondent.

2. Learned counsel for the petitioner submits that

the position of law has been made clear by a Division Bench

of this Court vide Ext.P6 judgment and that following the

said decision, other similar verdicts have been already

passed by this Court.

3. After hearing both the sides, it is found proper to

dispose of the matter in the light of the above verdicts and

accordingly, there will be a direction to release the interim

custody of the vehicle belonging to the petitioner on

condition that the petitioner deposits an amount of

Rs.25,000/-(Rupees Twenty Five Thousand only) and also

executes a bond not to alienate or otherwise create any

W.P.C. NO. 13005 OF 2009
-:2:-

encumbrance over the vehicle until the proceedings initiated

are finalized.

4. It is also made clear that necessary endorsements

shall be made in the R.C.Book in the above regard and

appropriate steps shall be taken to release the vehicle as

expeditiously as possible, at any rate within three weeks.

The writ petition is disposed of accordingly.

P.R. RAMACHANDRA MENON,
JUDGE.

ul/-