IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 516 of 2008(J)
1. NEMI CHAND JAIN ,PROPRIETOR, DINESH
... Petitioner
Vs
1. THE EXCISE COMMISSIONER,
... Respondent
2. THE ASSISTANT EXCICE COMMISSIONER
3. THE SUB INSPECTOR OF POLICE
4. SRI.VIJAYAN.S,S/O. STEPHEN,
5. SRI.STEPHEN,S/O. ANTONY,
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/01/2008
O R D E R
V. RAMKUMAR , J.
==========================
W.P.(C). No. 516 of 2008
==========================
Dated this the 17th day of January, 2008.
JUDGMENT
The petitioner, who is the owner and financier in respect of
a 1993 Model Maheendra Jeep bearing Registration No. KL-2 B-
1634 of which the 4th respondent is the registered owner, seeks
interim custody of the vehicle. The 4th respondent sold the
vehicle to the 5th respondent as per Ext.P3 agreement dated
25.09.2007. The Sub Inspector of Police, Punalur took the
vehicle into custody on 25.10.2007 on the allegation that an
abkari offence was registered in respect of the vehicle. Since
respondents 4 and 5 did not pay the hire purchase dues so as to
get the vehicle released from the 3rd respondent, they jointly
issued Ext.P5 consent letter dated 20.12.2007 relinquishing their
right and ownership in respect of the vehicle to the petitioner.
The petitioner is not an accused in Ext.P4 FIR registered for the
abkari offence. The vehicle is kept in the police station premises
for the last three months and remains exposed to sun and rain.
In the light of the decision of the Supreme Court reported in
W.P.(C) No. 516/2008 : 2 :
Sunder Bhai Ambalal Desai vs. State of Gujarath -2003(2)
KLT 1089 and in view of the fact that the petitioner is the
financier in respect of the vehicle, the interim custody of the
vehicle is directed to be given to the petitioner pending final
orders for confiscation. Such interim custody of the jeep in
question shall be given by the Judicial First Class Magistrate,
Punalur on the petitioner making an application in that regard
and furnishing a bank guarantee for the value of the vehicle and
subject to the following conditions:-
i. The petitioner shall not transfer the vehicle wholly or in
part to any other person.
ii. The petitioner shall keep the vehicle in the same
condition in which it is released to him.
Iii. The petitioner shall produce the vehicle before the
Magistrate or before such other officer whom the Magistrate
shall indicate as and when required.
iv. The petitioner shall not use the vehicle for any illicit
purpose.
W.P.(C) No. 516/2008 : 3 :
In case the petitioner violates any of the above conditions,
the bank guarantee furnished by the petitioner can be enforced.
The value of the vehicle shall be ascertained expeditiously and at
any rate within two weeks of receipt of a copy of this judgment
and thereupon the petitioner shall furnish the bank guarantee as
indicated above.
This writ petition is disposed of as above.
V. RAMKUMAR, JUDGE.
rv
W.P.(C) No. 516/2008 : 4 :