IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11487 of 2009(E)
1. MUHAMMED ASHARAF,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE S.I OF POLICE,
For Petitioner :SRI.DILIP MOHAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/04/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 11487 OF 2009 (E)
=====================
Dated this the 7th day of April, 2009
J U D G M E N T
The prayer sought in this writ petition is to direct the release
of the petitioner’s vehicle bearing Regn.No.KL-11/X.4195. Going
by the pleadings in this writ petition, proceedings have already
been initiated against the vehicle under the provisions of the
Kerala Anti Social Activities (Prevention) Act, 2007 and final order
is yet to be passed by the 1st respondent. At this stage, petitioner
seeks release of the vehicle.
2. In several cases of this nature, this Court has directed
release of the vehicle subject to conditions. Consistent with the
above, this writ petition is also disposed of with the following
directions.
3. There will be a direction to the respondents to release
the vehicles seized and detained, on the petitioner depositing an
amount of Rs.25,000/- and also on executing a bond undertaking
not to alienate or otherwise create any encumbrance in respect of
the vehicle, until the proceedings already initiated are finalised.
Appropriate endorsement to that effect should also be made in
WPC 11487/09
:2 :
the R.C.Book.
On compliance with the above, it is directed that the vehicle
shall be released to the petitioner and it is clarified that it will be
open to the 1st respondent to complete the proceedings in
accordance with law.
ANTONY DOMINIC, JUDGE
Rp