IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35358 of 2010(T)
1. S.MOIDEEN, AGED 43 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DEPUTY COMMISSIONER OF EXCISE
3. STATION HOUSE OFFICER,
4. EXCISE INSPECTOR, EXCISE RANGE OFFICE,
5. REGIONAL TRANSPORT OFFICER,
6. ABRAHAM, PANACHIKKAL HOUSE,
For Petitioner :SRI.P.S.ABDUL KAREEM
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :25/11/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
W.P.(C).No.35358 OF 2010
===========================
Dated this the 25th day of November,2010
JUDGMENT
Petitioner purchased Maruthi Alto Car KL-
54-592 in an auction conducted pursuant to an
order of confiscation under section 67B of
Abkari Act. This petition is filed for a
direction to the third respondent not to seize
the vehicle in Crime 1298/2007 of Kunnamkulam
Police Station.
2. Learned counsel appearing for the
petitioner was heard.
3. The argument of the learned counsel
appearing for the petitioner is that he had
purchased the vehicle for Rs.1,62,000/- on
29.4.2009, after it was confiscated under
section 67B of Kerala Abkari Act in the auction
conducted by the Joint Excise Commissioner,
South Zone and thus he became the absolute
W.P.(C)35358/2010 2
owner of the property free from any encumbrance and
therefore third respondent has no right to proceed
against the said vehicle.
4. The vehicle is sought to be seized in Crime
1298/2007 of Kunnamkulam Police Station on the
allegation that it is a stolen vehicle. Petitioner
is not entitled to contend that the police cannot
seize the vehicle, if it is a stolen vehicle. The
theft was committed earlier to 2007. Petitioner
purchased it only on 29.4.2009. In such
circumstances, petitioner is not entitled to get
any relief in this petition. Petitioner is entitled
to seek his remedy in respect of the vehicle in
accordance with law.
Petition is dismissed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006