High Court Kerala High Court

K. Viasini Amma vs Tne Revenue Divisional Officer on 4 November, 2008

Kerala High Court
K. Viasini Amma vs Tne Revenue Divisional Officer on 4 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16514 of 2008(N)


1. K. VIASINI AMMA, D/O. MEENAKSHI AMMA,
                      ...  Petitioner
2. K. SARASWATHY AMMA, D/O. MEENAKSHI

                        Vs



1. TNE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE STATE OF KERALA, REP. BY THE

3. PURUSHOTHAMAN, S/O. PAPU, MADATHI

                For Petitioner  :SRI.M.P.RAMNATH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT

 Dated :04/11/2008

 O R D E R
                         R. BASANT, J.
           -------------------------------------------------
               W.P.(c) No. 16514 of 2008-N
           -------------------------------------------------
         Dated this the 4th day of November, 2008

                           JUDMGNET



      The grievance of the petitioners is that the proceedings

under the Code of Criminal Procedure is being vexatiously

initiated by the 1st respondent i.e., the Sub Divisional

Magistrate (described as the Revenue Divisional Officer).

      2. The learned Public Prosecutor was directed to take

instructions. A statement has been filed by the 1st respondent.

The 1st respondent in the statement makes a categoric

admission that there is no intention whatsoever to initiate any

proceedings against the petitioners. It is submitted that there

was strain in the relationship between the parties and the 1st

respondent as a revenue official had only made a bona fide

attempt to explore the possibilities of a settlement. If there be

no settlement, that is the end of the matter               and the 1st

W.P.(c) No. 16514 of 2008-N
                                -: 2 :-

respondent does not want to take any further steps, it is

admitted categorically in the statement dated 23/7/08.

      3. In the light of the stand taken by the 1st respondent, I

am satisfied that no further directions are necessary in this writ

petition. This writ petition is accordingly dismissed as

unnecessary.



                                                     Sd/-
                                         (R. BASANT, JUDGE)


Nan/


                //true copy//

                                        P.S. to Judge


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+WP(C).No. 30018 of 2008(W)


#1. RAVEENDRAN, S/O SREEDHARAN,
                      ...  Petitioner

                        Vs



$1. STATE OF KERLA, REPRESENTED BY
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. THE ASSISTANT EXCISE COMMISSIONER,

!                For Petitioner  :SRI.M.V.THAMBAN

^                For Respondent  : No Appearance

*Coram
 The Hon'ble MR. Justice R.BASANT

% Dated :04/11/2008

: O R D E R

R. BASANT, J.

————————————————-

W.P.(c) No. 30018 of 2008-W

————————————————-
Dated this the 4th day of November, 2008

JUDGMENT

The petitioner is the owner of a motorcycle which has

been seized on the allegation that it was used for the

transportation of 3.95 litres of IMFL. A glass tumbler as well

as a bottle of water were also allegedly seized from the

vehicle. The seizure took place in the night of 19/1/08. The

vehicle was produced before the learned Magistrate. The

petitioner applied for the release of the vehicle. That

application stands rejected by the impugned order on the

ground that the proceedings under Sec.67B of the Kerala

Abkari Act are contemplated.

2. The petitioner has come to this Court with the

grievance that his vehicle is being exposed unnecessarily to

sun and rain in the custody of the officials and that the same is

W.P.(c) No. 30018 of 2008-W
-: 2 :-

forced to endure damage and deterioration. It is prayed that

subject to appropriate conditions under Sec.451 or Sec.457

Cr.P.C. and if not by invoking the jurisdiction under Art.226 of

the Constitution, the vehicle may be directed to be released to

the petitioner it having already remained in custody from

19/1/08.

3. Notice was given to the learned Public Prosecutor. The

learned Public Prosecutor reports that the Excise official

concerned has been given delivery of the vehicle only on 3/11/08.

in these circumstances, some further time will certainly be

required to complete the proceedings under Sec.67B of the

Abkari Act. The learned Public Prosecutor submits that subuject

to appropriate conditions which shall protect and safeguard the

interests of the State, the vehicle can be released to the

petitioner; but the learned Public Prosecutor insist that bank

guarantee may be insisted for such release.

4. I have considered all the relevant inputs. I have taken

note of the period during which the vehicle has remained in

custody. I have taken note of the stage of the proceedings

under Sec.67B of the Abkari Act. I have further taken note of the

nature of the allegations levelled regarding the use of the

vehicle. Having considered all the relevant circumstances, I am

W.P.(c) No. 30018 of 2008-W
-: 3 :-

satisfied that the vehicle can now be directed to be released to

the petitioner subject to appropriate terms and conditions.

Considering all the circumstances, I am not persuaded to agree

that it is necessary in a case like the instant one to insist on

production of bank guarantee. Appropriate other safeguards

can be insisted.

5. In the result:

(a) This writ petition is allowed.

(b) The impugned order is set aside.

(c) The vehicle shall be released to the petitioner on the

following terms and conditions”

(i) The petitioner shall produce before the learned

Magistrate all the documents to show that he is the owner

entitled to possession of the vehicle.

(ii) The petitioner shall execute a bond for the value of the

vehicle to be determined by the learned Magistrate provisionally

with two solvent sureties each for the like to the satisfaction of

the learned Magistrate.

(iii) In such bond to be executed by the petitioner, the

petitioner shall undertake to produce the vehicle as and when

directed before the learned Magistrate or the authority under

Sec.67B of the Abkari Act if and after an order of confiscation is

W.P.(c) No. 30018 of 2008-W
-: 4 :-

passed.

(iv) If the above conditions are satisfied by the petitioner,

the learned Magistrate shall issue an order of release and ther

upon the vehicle shall be released to the petitioner in

whosesoever the custody of the vehicle be.

6. Issue a copy of this judgment to the learned counsel for

the petitioner forthwith.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge

W.P.(c) No. 30018 of 2008-W
-: 5 :-