IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1152 of 2000(A)
1. ASST.EXCISE COMMMISSIONER,KOLLAM
... Petitioner
Vs
1. B.M.MOHRA
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.C.C.THOMAS
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN
Dated :01/01/2007
O R D E R
V.K.Bali,C.J. & M.Ramachandran,J.
--------------------------------------------
W.A.No.1152 of 2000
--------------------------------------------
Dated, this the 1st day of January, 2007
JUDGMENT
V.K.Bali,C.J. (Oral)
By the impugned order dated 31st January, 2000
recorded in O.P.No.2065 of 2000, the learned Single Judge had
only directed temporary release of the vehicle against bank
guarantee. This order is to enure adjudication of an Abkari case.
It is not understandable as to what rights of the State have been
adversely affected by the impugned order. Temporary
arrangements made during the pendency of the proceedings
before the appropriate authority, such as the one made by the
learned Single Judge, is just and proper in the circumstances of
the case and calls for no interference by the appellate Court. No
merits. Dismissed. All pending interlocutory applications shall
stand dismissed.
V.K.Bali
Chief Justice
M.Ramachandran
vku/- Judge