High Court Kerala High Court

Rineesh N.P. vs Assistant Excise Commissioner on 15 August, 2010

Kerala High Court
Rineesh N.P. vs Assistant Excise Commissioner on 15 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27281 of 2010(I)


1. RINEESH N.P., S/O.RAGHAVAN,
                      ...  Petitioner

                        Vs



1. ASSISTANT EXCISE COMMISSIONER,
                       ...       Respondent

2. EXCISE INSPECTOR, EXCISE RANGE,

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  : No Appearance

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

 Dated :15/08/2010

 O R D E R
                         P.N.RAVINDRAN, J.

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

                     W.P.(C) No.27281 of 2010

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

         Dated this the 15th day of September, 2010

                            J U D G M E N T

The petitioner is the owner cum driver of an auto

rickshaw bearing Registration No.KL-13-J-1374. The said vehicle was

seized by the second respondent on 5.8.2010, for the reason that

nine liters of Indian made Foreign Liquor was found in a bag kept in

the auto rickshaw. Thereupon, crime No.25 of 2010 of Excise Range,

Payyannur was registered against the petitioner. Ext.P3 notice was

also issued informing the petitioner that the offence can be

compounded by paying the compounding fee. This writ petition was

thereupon filed seeking a direction to the respondents to release the

vehicle to the petitioner on production of Bank Guarantee for the value

of the vehicle as estimated by the competent authority.

2. When the writ petition came up on 2.9.2010, the

learned Government Pleader was directed to get instructions. Today,

when the writ petition came up for admission, the learned Government

Pleader, on instructions, submitted that if the petitioner moves an

appropriate application before the Deputy Excise Commissioner,

Kannur, seeking interim custody of the vehicle, the said officer will

W.P.(C) No.27281 of 2010

2

consider the same, in the light of the provisions contained in the

Kerala Abkari (Disposal of Confiscated Articles) Rules, 1996 and take

an appropriate decision in the matter of grant of interim custody

expeditiously and in any event, within two weeks from the date on

which the application is filed.

In the light of the said submission, I dispose of the writ

petition with a direction to the petitioner to file an appropriate

application before the Deputy Excise Commissioner, Kannur, seeking

interim custody of the vehicle. In that event, the said officer shall

consider the same and take a decision thereon, in the light of the

provisions contained in the Kerala Abkari (Disposal of Confiscated

Articles) Rules, 1996, within a period of two weeks from the date of

receipt of such an application.

P.N.RAVINDRAN,
Judge.

nj.