High Court Madras High Court

P.Koolandi vs The District Revenue Officer on 17 December, 2009

Madras High Court
P.Koolandi vs The District Revenue Officer on 17 December, 2009
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATE: 17/12/2009

CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition(MD) No.13426 of 2009


P.Koolandi						.. Petitioner

Vs

1.The District Revenue Officer,
Madurai District,
Madurai

2.The Inspector of Police,
C.S.CID, Madurai.				        .. Respondents



Prayer

Writ Petition filed under Article 226 of the Constitution of India, for
issuance of a Writ of Mandamus, directing the first respondent to release the
Van bearing Registration No.TN-59-Y-0309, seized by the second respondent, on
17.09.2009, to the petitioner.

!For Petitioner	    ...	Mr.S.Jeyasingh
^For Respondents    ...	Mr.S.C.Herold Singh
			Government Advocate
 * * * * *

:ORDER

This Writ Petition has been filed for the issuance of a Writ of Mandamus,
to direct the first respondent to release the Van bearing Registration No.TN-59-
Y-0309,, seized by the second respondent, on 17.09.2009, to the petitioner.

2. Heard Mr.S.Jeyasingh, the learned counsel appearing on behalf of the
petitioner and Mr.S.C.Herold Singh, learned Government Advocate, appearing on
behalf of the respondents.

3. In view of the averments made by the petitioner and taking into
consideration the relief prayed for by the petitioner and since similar orders
have been passed by this Court, the first respondent is directed to release the
Van bearing Registration No.TN-59-Y-0309,, to the petitioner, on his fulfilling
the following conditions:-

(i) The petitioner shall establish the ownership of the vehicle by
producing the necessary documents and the certificates before the first
respondent, including the R.C. book;

(ii) The petitioner shall not alienate the vehicle, in any manner, till
the adjudication proceedings are completed;

(iii) The petitioner shall deposit a sum of Rs.10,000/- (Rupees ten
thousand only), in cash, with the first respondent; and

(iv) The petitioner shall give an undertaking before the first respondent
that he shall not use the vehicle, for any illegal purpose, in future and he
shall also produce the vehicle, as and when it is required by the first
respondent.

4. With the above directions, the Writ Petition is disposed of. No
costs.

cs

To

1.The District Revenue Officer,
Madurai District,
Madurai

2.The Inspector of Police,
C.S.CID, Madurai.