Loading...

High Court Kerala High Court

Sajith Kumar vs State Of Kerala And Others on 22 June, 2010

Last Updated on 8 years

| Leave a comment

Kerala High Court
Sajith Kumar vs State Of Kerala And Others on 22 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1032 of 2010()



1. SAJITH KUMAR
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.K.S.HARIHARAPUTHRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :22/06/2010

 O R D E R
                    C.N.RAMACHANDRAN NAIR &
                             P.S.GOPINATHAN, JJ.
               ....................................................................
                Writ Appeal Nos.1032 & 1033 of 2010
               ....................................................................
                 Dated this the 22nd day of June, 2010.

                                      JUDGMENT

Ramachandran Nair, J.

These Writ Appeals are filed against judgment of the learned

Single Judge directing release of the vehicle on payment of 50% of

value of the vehicle. In view of the different conditions imposed by

two Division Benches for release of vehicle pending adjudication, the

matter stands referred to Full Bench. However, we do not think every

case should be referred to Full Bench because Full Bench decision can

be followed by statutory authorities in the course of adjudication. We,

therefore, dispose of the Writ Appeals directing the District Collector

to release the vehicles on payment of Rupees twenty five thousand

(Rs.25,000/-) each for each vehicle and on deposit of the amount, the

Collector shall release the vehicles after arranging to make

endorsement in the RC book that release of vehicle is subject to

adjudication and that the vehicles shall not be sold by appellants until

final orders are passed by the Collector. The Collector is directed to

2

withhold adjudication proceedings until Full Bench pronounces

judgment in the matter and the adjudication subsequent to release order

should be in accordance with the judgment of the Full Bench. The

vehicles will be released on payment of the amount as stated and after

making endorsement in the RC book and after unloading the sand.

Issue photocopy today itself.

C.N.RAMACHANDRAN NAIR
Judge

P.S.GOPINATHAN
Judge
pms