High Court Kerala High Court

Reji Stephen vs The District Collector on 6 May, 2010

Kerala High Court
Reji Stephen vs The District Collector on 6 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14428 of 2010(C)


1. REJI STEPHEN, S/O.P.M.STEPHEN,
                      ...  Petitioner
2. S.MOHANAN, S/O.SREEDHARAN PILLAI,

                        Vs



1. THE DISTRICT COLLECTOR, ALAPPUZHA.
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/05/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO. 14428 OF 2010 (C)
                  =====================

               Dated this the 6th day of May, 2010

                          J U D G M E N T

First petitioner claims to be the owner of a tipper lorry

bearing Regn.No.KL 27-A-5723 and the second petitioner claims

to be the owner of lorry bearing Regn.No.KL-5 N 2843. It is stated

that these vehicles have been seized by the 2nd respondent

alleging offences under Section 270 I.P.C and the provisions of the

Mines and Minerals (Regulation and Development) Act.

Petitioners sought release of the vehicles and thereupon the 1st

respondent has addressed to the Joint Regional Transport Officer

to assess the value of the vehicles. It is thereupon the writ

petition is filed.

2. Although the petitioners are challenging the validity of

the very proceedings initiated against them, having regard to the

fact that final orders have not been passed, I do not think it

necessary that this court should examine such contentions at

least, at this stage. For the present, this Court need only consider

the grievance of the petitioners regarding the onerous condition

of deposit of value of the vehicles for giving interim custody to the

WPC No. 14428/10
:2 :

petitioners.

3. Having considered the case in its totality, I am inclined

to think that ends of justice will be served if the vehicles are

ordered to be released to the petitioners on sufficient safeguards.

Accordingly, I dispose of this writ petition directing that if

the petitioners remit an amount of Rs.25,000/- (Rupees twenty

five thousand only) each and furnish an undertaking to the 1st

respondent not to alienate or encumber and to produce the

vehicles as and when called for, the 1st respondent shall release

the vehicles to the petitioners. It will be open to the 1st

respondent also to make appropriate endorsements about the

pendency of the above proceedings on the RC books in question.

Thereafter the 1st respondent shall finalise the proceedings

initiated against the petitioners without any further delay.

Petitioners shall produce a copy of this judgment along with a

copy of this writ petition before the 1st respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp