IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2172 of 2009()
1. RATHEESH C.H.K.S. S/O.HARIDAS,
... Petitioner
Vs
1. DISTRICT COLLECTOR, COLLECTORATE,
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :05/10/2009
O R D E R
S.R.Bannurmath, C.J. & A.K. Basheer, J.
------------------------------------------
W.A. No.2172 of 2009
------------------------------------------
Dated this the 5th day of October, 2009
JUDGMENT
A.K.Basheer, J.
Aggrieved by the interim order passed by the learned
Single Judge in W.P.(C) No.25659 of 2009 directing the
appellant/petitioner to furnish bank guarantee in a sum of
Rs.7,50,000/- for release of his vehicle, the appellant has
preferred this writ appeal.
2. We have heard learned counsel for the appellant
and the learned Government Pleader who accepts notice for the
respondents.
3. Having regard to the peculiar facts and
circumstances of the case, we are of the view that the interim
order passed by the learned Single Judge has to be slightly
modified. We, therefore, direct that in modification of the
interim order passed by the learned Single Judge it shall be
W.A.No.2172 of 2009
– 2 –
sufficient if the appellant furnishes bank guarantee in a sum of
Rs.2,00,000/- (Rupees two lakhs) in lieu of Rs.7,50,000/-. In all
other respects the interim order passed by the learned Single
Judge shall remain intact.
Writ appeal is disposed of in the above terms..
S.R.Bannurmath,
Chief Justice
A.K. Basheer,
Judge
vns