IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32257 of 2007(M)
1. JAMES JOSEPH, S/O JOSEPH, AGED 42 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. GEOLOGIST,
3. DISTRICT GEOLOGIST,
4. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.GEORGE MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :12/11/2007
O R D E R
ANTONY DOMINIC, J.
--------------------------
W.P.(C). NO. 32257 OF 2007
---------------------
Dated this the 12thday of November, 2007
J U D G M E N T
The prayer in this writ petition is to direct the respondents to
release the lorry bearing Reg. No.KL-16 B-1341 with the sand to the
petitioner. The vehicle was seized on 17.9.07 on being intercepted
by the 4th respondent holding that the sand transported was not
having a valid permit. Though the petitioner submits that when the
vehicle was intercepted the load was accompanied by Ext.P2 ‘P’
form, that is disputed by the respondents. Respondents also make
reference to a statement made by the petitioner on 18.10.07 wherein
the petitioner himself had admitted that at the time of incident there
was no pass accompanying the load. Irrespective of the controversy
that are raised, I am not inclined to pass an unconditional order for
release of the vehicle, as sought for by the petitioner. Therefore, if
the petitioner wants release of the vehicle pending adjudication, he
shall furnish a bank guarantee for the value of the vehicle to the
satisfaction of the 1st respondent. This suggestion made by the court
has been accepted by the petitioner.
WPC NO 32257/07 Page numbers
Therefore, I direct the 1st respondent to fix the value of the
truck within 7 days from the date of receipt of a copy of this
judgment. If the petitioner furnishes a bank guarantee for the value
so fixed, the truck will be released to the petitioner, on an
undertaking being filed that as and when required ,the truck will be
produced. 1st respondent shall also complete the adjudication
proceedings against the petitioner, as expeditiously as possible, at
any rate, within three weeks from the date of receipt of a copy of this
judgment.
The writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
vps
WPC NO 32257/07 Page numbers