High Court Madras High Court

K. Janardhanan vs The District Revenue Officer on 27 January, 2006

Madras High Court
K. Janardhanan vs The District Revenue Officer on 27 January, 2006
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT


DATED: 27/01/2006


CORAM
THE HONOURABLE MR. JUSTICE P. JYOTHIMANI


W.P.No.817 of 2006


K. Janardhanan		  		....	Petitioner


Vs


1. The District Revenue Officer,
   Tirunelveli.

2. The Inspector of Police,
   C.S.CID, Tirunelveli,
   Tirunelveli District.		....	Respondents


	Petition filed under Article 226 of the Constitution of India for the
issuance of a Writ of Mandamus directing the first respondent to release the
Lorry bearing registration No.TN-27-C-2795 seized by the second respondent on
23.1.2006 to the petitioner.				
	

!For Petitioner  	...	Mr.T.Lenin Kumar


^For Respondents 	...	Mr. J. Viswanathan,
 				Government Advocate.	

				
:ORDER

Mr.J.Viswanathan, Government Advocate is directed to take notice on behalf
of the respondents.

2. Heard the learned counsel appearing for the petitioner and the learned
Government Advocate appearing for the respondents.

3. This writ petition has been filed seeking for a direction against the
first respondent to release the lorry bearing Regn.No.TN-27-C-2795 seized by the
second respondent on 23.1.2006.

4. According to the petitioner, he is the owner of the seized vehicle and
the same is being used as a common carrier.

5. Taking into consideration of the relief prayed for, the first
respondent is directed to release the Lorry bearing Registration Regn.No.TN-27-
C-2795 on 23.1.2006 to the petitioner fulfilling the following conditions.

(i) The petitioner shall establish the

ownership of the vehicle by producing necessary

certificate before the first respondent.

(ii) The petitioner shall not alienate the vehicle in any manner till
adjudication is over.

(iii) The petitioner shall deposit a sum of Rs.10,000/-(Rupees ten
thousand only)which is agreed to by the petitioner by way of cash and

(iv) The petitioner shall give an undertaking that he will not use the
vehicle for any illegal activities in future and also to produce the vehicle as
and when required by the first respondent.

Accordingly the Writ Petition is disposed of. No costs.

nbk

To

1. The District Revenue Officer,
Tirunelveli.

2. The Inspector of Police,
C.S.CID, Tirunelveli,
Tirunelveli District.