IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1841 of 2009()
1. M/S.MAC CHARLES (INDIA) LIMITED,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SUPERINTENDENT OF POLICE,
3. THE SUB REGISTRAR, MARADU, ERNAKULAM.
For Petitioner :SRI.JOSEPH KODIANTHARA
For Respondent :ADDL.ADVOCATE GENERAL
The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :22/02/2010
O R D E R
P.R.RAMAN, AG. C.J. &
C.N.RAMACHANDRAN NAIR, J.
....................................................................
Writ Appeal No.1841 of 2009
....................................................................
Dated this the 22nd day of February, 2010.
JUDGMENT
Raman, Ag. C.J.
The appellant purchased 15 cents of land under Ext.P1. Ext.P2 is
an encumbrance certificate in relation to the said property. Later, the
appellant came to know that the property is under attachment by an
order of the court as alleged. Writ Petition was filed seeking for a writ
of certiorari or other order calling for the records relating to the Order
of seizure and to quash the same and to pass other orders, interlocutory
or otherwise, which are deemed fit and proper. The order of
attachment is not exhibited.
2. In the counter affidavit, the stand taken by the second
respondent was that since the property was suspected to have acquired
by commission of offence, the same is liable to be confiscated and
hence a notice was served on the Sub Registrar to protect the interest of
the State. The learned Single Judge did not enter any finding on the
W.A. 1841/2009 2
rival contentions raised. However, it was observed that as the seizure
is effected under Section 102 of the Code of Criminal Procedure and
the property is under attachment under court orders, it is for the
petitioner to approach the court to seek appropriate relief.
3. We find that the contentions raised in the Writ Petition and
also the contentions raised in the counter affidavit are totally
misconceived. The learned Director General of Prosecution fairly
submits that there is no order of attachment as such passed by the
competent court. There is no question of seizure since the property
involved is an immovable property. However, the Police Officer
intimated the Sub Registrar not to effect any sale of property under the
misconception that the property is under attachment by an order of the
court. In view of the above position, relegating the petitioner to the
court may not be proper since there is no order of attachment by the
court to be vacated. Therefore, the only direction that is called for is to
declare that the property covered by Ext.P1 is not subject to any
attachment as on date. We declare so. However, this will not prejudice
W.A. 1841/2009 3
the right of the respondents in taking appropriate legal steps to make an
order of attachment in accordance with law. In that view of the matter,
we vacate the judgment of the learned Single Judge and dispose of the
appeal as above.
P.R.RAMAN
Acting Chief Justice
C.N.RAMACHANDRAN NAIR
Judge
pms