IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8047 of 2007(G)
1. MOIDEENKUTTY, S/O.MOHAMMED,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE DISTRICT COLLECTOR, MALAPPURAM.
3. THE STATION HOUSE OFFICER,
4. THE MOORKKANAD GRAMA PANCHAYATH,
5. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.SUNNY MATHEW
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :22/03/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.8047 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 22nd March, 2007
JUDGMENT
Even though Mr.Sunny Mathew, counsel for the petitioner was
very persuasive in his submissions, I do not think that this court will
be justified in view of the facts disclosed from the statement dated
22.3.2007 filed by the Government Pleader in invoking this court’s
extra-ordinary jurisdiction under Article 226 of the Constitution of
India for directing immediate release of the vehicle. But I do find
some force in the submission of the counsel that in view of the
judgment of this court in Moosakoya v. State of Kerala (2005(4)
KLT 331), the District Collector will be bound to release the vehicle
pending adjudication. The petitioner is directed to file an application
for interim release of the vehicle and the load before the District
Collector. The District Collector will notice that this court in many
other matters have directed interim release of the vehicle directing
the owners of the vehicles to remit Rs.10,000/- by cash and also
filing an undertaking in the form of an affidavit to the effect that the
vehicles in good running condition will be produced if and when
directed in that regard by the District Collector or any other
competent authority. The District Collector will consider the
application to be submitted by the petitioner and pass orders within
W.P.C.No.8047/07 – 2 –
seven days of receiving the application taking due notice of the
principles laid down by this court in Moosakoya v. State of Kerala
(supra).The petitioner is also permitted to produce a copy of the
order in Crl.M.C.No.649 of 2007 before the District Collector so that
the said order can also be considered by the District Collector.
The Writ Petition will stand dismissed subject to the above
directions.
srd PIUS C.KURIAKOSE, JUDGE Issu copy today itself.