IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1430 of 2008()
1. SANU S/O DIVAKARAN,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :09/07/2008
O R D E R
H.L.Dattu,C.J. & A.K.Basheer, J.
---------------------------------------------
W.A.No.1430 of 2008
----------------------------------------------
Dated, this the 9th day of July, 2008
JUDGMENT
H.L.Dattu,C.J.
This appeal is directed against the interim order passed by the
learned Single Judge in W.P.(C).No.18402 of 2008 dated 19th June, 2008. The
order reads as under:
“Notice and interim order as prayed for on condition that
the petitioner pays a fine amount of Rs.25,000/- (Rupees twenty
five thousand only) and executes a simple bond without sureties
for the value of the boat as assessed in Ext.P3. On complying
with the above conditions, boat shall be released to the petitioner
and on that condition there would be stay of further proceedings
pursuant to Ext.P3”.
2. After hearing the learned counsel for the appellant, we are of
the opinion that the learned Single Judge has not committed any error,
whatsoever, which would call for our interference in this appeal. Therefore, the
writ appeal requires to be rejected and it is rejected.
Ordered accordingly.
H.L.Dattu
Chief Justice
A.K.Basheer
Judge
vku/-