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/-