High Court Kerala High Court

Santhosh Pankajakshan vs The Assistant Excise … on 11 June, 2009

Kerala High Court
Santhosh Pankajakshan vs The Assistant Excise … on 11 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16106 of 2009(G)


1. SANTHOSH PANKAJAKSHAN, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT EXCISE COMMISSIONER,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF EXCISE,

3. THE S.I. OF POLICE KARIMANAL POLICE

4. A.K. PUSHPARAJ, TODDY SHOP NO. 26/08-09,

                For Petitioner  :SRI.V.K.SUNIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :11/06/2009

 O R D E R
               THOTTATHIL B RADHAKRISHNAN, J
                  ...........................................
                WP(C).NO. 16106                  OF 2009
                  ............................................
          DATED THIS THE           11th DAY OF JUNE, 2009

                                JUDGMENT

The petitioner claims that he is the registered owner of a

vehicle, which was allegedly involved in an abkari offence and is

presently being proceeded against for confiscation. He filed an

application before the competent authority for interim custody of

the vehicle. The rules provide for interim custody on the terms

and conditions which are also statutorily regulated. There is no

reason why the concerned officers do not consider the interim

custody application, at least within one week of filing of such

application. It is therefore directed that the petitioner’s

application, which is stated to be lying with the competent

authority for the last nearly two months shall be taken up,

considered and disposed of within two weeks of the production of

the copy of this judgment. The view of this court in this judgment

that such applications should be finally disposed of within two

weeks shall gain attention of all competent authorities, exercising

the function of granting interim custody of vehicles, pending

WP(C)16106/2009 2

confiscation proceedings. The learned Government Pleader will

ensure that this judgment gets noticed by the Excise

Commissioner for appropriate executive instructions, if found

necessary.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/12/6