High Court Kerala High Court

Shabu.M.B. vs District Collector on 5 October, 2009

Kerala High Court
Shabu.M.B. vs District Collector on 5 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2170 of 2009()


1. SHABU.M.B., S/O.BHASKARAN,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. SUB-INSPECTOR OF POLICE,

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :05/10/2009

 O R D E R
           S.R.Bannurmath, C.J. & A.K. Basheer, J.
                ------------------------------------------
                       W.A. No.2170 of 2009
                ------------------------------------------
             Dated this the 5th day of October, 2009

                           JUDGMENT

A.K.Basheer, J.

Aggrieved by the interim order passed by the learned

Single Judge in W.P.(C) No.25666 of 2009 directing the

appellant/petitioner to furnish bank guarantee in a sum of

Rupees seven lakhs for release of his vehicle, the appellant has

preferred this writ appeal.

2. We have heard learned counsel for the appellant

and the learned Government Pleader who accepts notice for the

respondents.

3. Having regard to the peculiar facts and

circumstances of the case, we are of the view that the interim

order passed by the learned Single Judge has to be slightly

modified. We, therefore, direct that in modification of the

interim order passed by the learned Single Judge it shall be

W.A.No.2170 of 2009

– 2 –

sufficient if the appellant furnishes bank guarantee in a sum of

Rs.1,50,000/- (Rupees one lakh and fifty thousand) in lieu of

Rupees seven lakhs. In all other respects the interim order

passed by the learned Single Judge shall remain intact.

Writ appeal is disposed of in the above terms..

S.R.Bannurmath,
Chief Justice

A.K. Basheer,
Judge
vns