High Court Kerala High Court

Ali Akber vs Manager on 20 February, 2009

Kerala High Court
Ali Akber vs Manager on 20 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3625 of 2009(F)


1. ALI AKBER,
                      ...  Petitioner

                        Vs



1. MANAGER, INDIA RAILWAY CATERING &
                       ...       Respondent

2. INDIAN RAILWAY CATERING & TOURISM

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :SRI.M.C.CHERIAN,SC,RAILWAY CATERING

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/02/2009

 O R D E R
                   ANTONY DOMINIC,J.
               -----------------------
                 W.P.(C).No.3625 OF 2009
              ------------------------
          Dated this the 20th day of February, 2009.

                        JUDGMENT

The prayer sought for in this writ petition is to direct

the respondents to return the cassettes seized as per

Ext.P3, without in any manner tampering the same. The

fact that the cassettes were seized by the Tour Manager of

M/s. Travel Times (India) Pvt. Ltd is admitted by the

respondent in the counter affidavit filed by them. It is also

stated that the said action was necessitated on account of

Ext.R1(a) complaint made by some other passengers. It is

stated that cassettes were received by them only on

10.2.2009.

2. In paragraph 8 of the counter affidavit it has been

stated thus.

“The respondents have no objection in
returning the cassettes to the petitioner, after
ascertaining that it does not contain anything
objectionable to the passengers in question.

WP(c).No.3625/09 /2/

The verification can be doe in the presence of the
IRCTS, petitioner and the representatives of the
passengers and Tour operator, as directed by
this Hon’ble Court.”

Now that the respondents have agreed to return the

cassettes after verification, in the manner as stated in

paragraph 8 of the counter affidavit, I direct that the petitioner

shall appear before the Regional Manager of IRCTC Ernakulam

on 25th February, 2009. Thereupon verification shall be done

either on that date or at an earliest possible occasion and on

that basis needful shall be done.

Writ Petition is disposed of as above.



                                       (ANTONY DOMINIC)
                                               JUDGE
vi/

WP(c).No.3625/09    /2/