High Court Kerala High Court

Lajeesh.K.B vs Inspector Of Railway Police on 5 February, 2010

Kerala High Court
Lajeesh.K.B vs Inspector Of Railway Police on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27184 of 2008(J)


1. LAJEESH.K.B, S/O. BALAN,
                      ...  Petitioner

                        Vs



1. INSPECTOR OF RAILWAY POLICE,
                       ...       Respondent

2. SUPERINENDENT OF POLICE

3. I.C.I.C.I BANK LTD,

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  :SRI.KKM.SHERIF

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :05/02/2010

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                   W.P(C).No.27184 OF 2008
                  -------------------------------------------
             Dated this the 5th day of February, 2010


                              JUDGMENT

The petitioner seeks relief against the freezing of Ext.P1

S.B. Account maintained by him with the third respondent bank.

He attributes such freezing to proceedings issued by

respondents 1 and/or 2. The first respondent has placed a

detailed counter affidavit on record. The said uncontroverted

counter affidavit dated 19.1.2009 states that the petitioner is

involved in various offences registered alleging theft. The Police

would allege that the petitioner is highly expertised in picking up

the personal belongings of railway passengers, especially

travelling in A/c coaches during night in between Palakkad and

Kasaragod. He attempts to show that he has studied up to

M.Com. and is a faculty in a private educational institution and

that he occasionally travels in A/c coaches. The detailed modus

operandi attributed to the petitioner is placed on record through

counter affidavit. With the aforesaid stand, the police officials

WPC.27184/08

2

state that the sale proceeds of the stolen articles are deposited in

the S.B. account and therefore, that account has been frozen.

In the aforesaid circumstance, I do not find any legal

infirmity or jurisdictional error in the impugned action. Ends of

justice do not require the impugned action to be interfered with

in exercise of discretionary visitorial jurisdiction under Article

226 of the Constitution of India. The writ petition fails. The

same is accordingly dismissed.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.08/02.