High Court Kerala High Court

Rukia vs Union Of India on 6 December, 2006

Kerala High Court
Rukia vs Union Of India on 6 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 8882 of 1999(G)



1. RUKIA
                      ...  Petitioner

                        Vs

1. UNION OF INDIA
                       ...       Respondent

                For Petitioner  :SRI.K.N.BALAKRISHNAN NAIR

                For Respondent  :SRI.K.RAMAKUMAR

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :06/12/2006

 O R D E R
                                 KURIAN JOSEPH, J.

                       ----------------------------------------------

                       O.P.Nos.8882/1999 & 9512/2000

                       ----------------------------------------------

                          Dated 6th    December,  2006.


                                    J U D G M E N T

O.P.9512/2000

The writ petition is filed mainly with the following

prayers :-

(i) To call for the entire records leading to the passing of the direction

to surrender/deliver possession of the house property, measuring 5.26

cents in Sy.No.79/1 and 87/2 in Mattancherry village, together with a

building with a plinth area of about 900 sq.feet (approximate)

together with further additions, if any at the address VI/1313, ‘Zalina

Manzil’, Pallakkattuparambu, near syndicate bank, Mattancherry,

Cochin-2 in file No.OCA/MDS/2635 dated 17.3.99 of the 4th respondent,

the competent authority, Madras and to issue a writ of certiorari or

any other writ, order or direction quashing the same.

(ii) To call for the entire records leading to the passing of the order

of detention of the petitioner, ie., order No.18369/SS.A1/82 Home

dated 20.5.82 of the 2nd respondent, the Spl.Secretary to Government,

and to issue writ of certiorari or any other writ, order or direction and

quash the same.”

As far as the second prayer is concerned, it is submitted that the

petitioner has already served the term. As far as the first relief is

concerned, it is stated in the counter affidavit filed by the 4th

respondent at paragraph 4 that “The fact that the impugned

property is in the joint name of the petitioner and his wife has

come to the knowledge of the 4th respondent only on receiving the

letter dated 26.3.2006 from my counsel and as the matter is

OP NO. 8882/99 & 9512/2000 2

pending before this Hon’ble Court no fresh notice has been issued

to the petitioner and this respondent is ready to issue notice to

the petitioner and to hear him and to pass appropriate orders.”

Accordingly, the writ petition is disposed of directing the

petitioner to appear before the 4th respondent on 8.2.2007, on

which date, the 4th respondent will afford an opportunity for

hearing to the petitioner and pass appropriate orders in

accordance with law in the matter, within another two months.

O.P.8882/1999

Petitioner is the wife of the petitioner in

O.P.No.9512/2000. She is aggrieved by the proceedings initiated

against the property under the SAFEMA Act. In the counter

affidavit filed on behalf of the competent authority, it is stated as

follows :-

“Aggrieved by the above order, the petitioner filed an appeal before

the 2nd respondent, who after due process of law, vide his order dated

5.2.1999 in F.P.A.No.14/MDS/94, has confirmed forfeiture order made

by the third respondent in respect of the house property and the two

bank deposits held by the petitioner. For the movable asset, i.e.,

Leyland Lorry bearing Registration No.KEF 2406 the second

respondent has considered and allowed the source of a bank loan to

the tune of Rs.1.5 lakhs claimed by the petitioner and directed the 3rd

respondent to consider giving an option to pay the fine in lieu of

forfeiture for the unexplained investment by invoking Section 9 of the

Act. The 2nd respondent further directed the 3rd respondent if he

desires, to evaluate afresh the claims of the petitioner in respect of

the remaining sources for that property. The petitioner filed the

present Original Petition before this Hon’ble Court and obtained an

interim stay vide order in C.M.P.No.14782/99 in O.P.8882/99 and

stayed further proceedings.”

OP NO. 8882/99 & 9512/2000 3

The writ petition filed by the husband has been disposed of

directing him to appear before the competent authority, the 4th

respondent in the said writ petition and the third respondent

herein, on 8.2.2007. The petitioner herein also will appear before

the competent authority on 8.2.2007 and the said authority will

pass appropriate orders in accordance with law, after affording an

opportunity for hearing to the petitioner, within another two

months. It is made clear that in that view of the matter, I have

not considered the writ petition on merits and it will be open to

the petitioner to take all available contentions before the

competent authority. The interim order passed by this Court in

C.M.P.No.14782/99 will continue till such time.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.Nos.8882/99 & 9512 of 2000

———————————————-

J U D G M E N T

Dated 6th December, 2006.