High Court Kerala High Court

Sherab T.M. vs Divisional Forest Officer on 17 October, 2008

Kerala High Court
Sherab T.M. vs Divisional Forest Officer on 17 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28286 of 2008(P)


1. SHERAB T.M., S/O.MUTHU, THOTTATHIL
                      ...  Petitioner

                        Vs



1. DIVISIONAL FOREST OFFICER,
                       ...       Respondent

2. FOREST RANGE OFFICER, FLYING SQUAD,

3. DEPUTY RANGER, PONGANAMKADU FOREST

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :17/10/2008

 O R D E R
                             R. BASANT, J.
                   - - - - - - - - - - - - - - - - - - - - - -
                   W.P.C.No. 28286 of 2008 P
                   - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 17th day of October, 2008

                              JUDGMENT

A vehicle – Toyota Qualis car, KL 7/Z 123, belonging to

the petitioner was seized on 30.1.2008 on the allegation that it

was involved in transportation of sandal oil. The seizure was

reported to the Magistrate and an occurrence report was

registered at the concerned forest station. The petitioner came to

this Court complaining about the rejection of his application

under Section 457 Cr.P.C. to return the vehicle. It was then

brought to the notice of the court that proceedings under Section

61A of the Kerala Forest Act have already been initiated. The

petitioner then submitted that he shall apply for interim release of

the vehicle to him before the forest authorities and accordingly

that petition was closed as per order dt.12.8.2008 in Cr.M.C.

2807 of 2008. The petitioner applied for interim release of the

vehicle. It is reported now that even prior to 12.8.08 by order

dt.15.7.2008 the said prayer of the petitioner stood rejected. The

W.P.C.No. 28286 of 2008
2

petitioner has come to this Court now to challenge the said order

invoking the jurisdiction under Article 226 of the Constitution.

2. The learned Govt. Pleader was directed to take instructions.

After taking instructions from the authorised officer he submits that

final orders shall be passed under Section 61A of the Kerala Forest Act

on or before 17.11.2008 and if final orders cannot be passed by that

date, the vehicle shall be released to the petitioner on condition that he

produces bank guarantee for the value of the vehicle from any

Nationalised bank.

3. The learned counsel for the petitioner submits that in the light

of the submissions of the learned Govt. Pleader, no further orders are

necessary in this writ petition.

4. This Writ Petition is accordingly dismissed accepting the

submissions of the Govt. Pleader.

(R. BASANT)
Judge

tm