Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Madras High Court

R.Shanmugasri vs The Revenue Divisional Officer on 12 July, 2019

Bench: R.Subbiah, C.Saravanan

                                                                 1

                                    IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED : 12.07.2019

                                                             CORAM

                                       THE HONOURABLE MR.JUSTICE R.SUBBIAH
                                                      and
                                      THE HONOURABLE MR.JUSTICE C.SARAVANAN

                                            Writ Petition No.20258 of 2019

                      R.Shanmugasri
                      S/o.Rajendran                                                     ...Petitioner

                                                       Vs
                      1. The Revenue Divisional Officer,
                         O/o.Revenue Divisional Office,
                         Mannarkudi,
                         Thiruvarur District.

                      2. The Tahsildar,
                         O/o.Thasildar Office,
                         Thiruthuraipoondi,
                         Thiruvarur District.

                      3. State rep. by
                         The Inspector of Police,
                         Muthupettai Police Station,
                         Tiruvarur District.                                       ... Respondents


                            Writ Petition filed under Article 226 of The Constitution of India
                      praying for the issuance of a Writ of Mandamus directing the 1st and 2nd
                      respondents to release the petitioner's Terrace Tipper Lorry bearing
                      Registration No. TN-39-BC-5167, which is in the custody of the 3rd
                      respondent.
                                    For Petitioner       :        Mr.W.Camyles Gandhi
                                    For Respondents      :        Mr.E.Balamurugan
                                                                  Special Government Pleader
http://www.judis.nic.in
                                                              *****
                                                             2

                                                       ORDER

[Order was delivered by R.SUBBIAH,J] The petitioner has filed the above Writ Petition praying for issuance of a Writ of Mandamus, directing the respondents to release the petitioner's Terrace Tipper Lorry bearing Registration No. TN-39-BC-5167, seized by the third respondent.

2. Heard learned counsel for the petitioner and learned Special Government Pleader for the respondents.

3. According to the petitioner, the respondents have seized the vehicle in question on 06.07.2019 on the ground of illegal carrying of sand and till date, no order for release of the said vehicle had been passed by the respondents. Hence, he has come forward with the present Writ Petition.

4. On the other hand, it is submitted by learned Special Government Pleader for the respondents that the vehicle in question was used for illegal transportation of mines and minerals like sand and hence, the vehicle was seized. He would further submit that the petitioner has no previous case. http://www.judis.nic.in 5. In any event, as the vehicle is under the custody of the 3 respondents from the date of seizure and considering the fact that if the same is allowed to be kept idle by exposing the same to rain and shine, it would certainly diminish their value, this Court is of the view that the vehicle in question may be released by imposing conditions on the petitioner.

6. Accordingly, the respondents are directed to release the vehicle in question to the petitioner within a period of 7 days from the date of compliance of the below mentioned condition Nos.(i) to (iii):

(i) The petitioner shall deposit a sum of Rs.50,000/- (Rupees Fifty Thousand only) before the jurisdictional Tahsildar concerned as non-refundable deposit. After receipt of the above said amount, the same will have to be deposited by the jurisdictional Tahsildar concerned, to the credit of the District Mines and Minerals Foundation Trust as non-refundable deposit.
(ii) The petitioner shall execute a personal bond for a sum of Rs.10,000/-

(Rupees ten thousand only) with two sureties each for a like sum to the satisfaction of the concerned jurisdictional Judicial Magistrate.

(iii)The petitioner shall give an undertaking before the respondents/authority concerned stating that he will not use the vehicle in question for any illegal activities in future and shall produce the same as and when required by the respondents and also the trial Court, failing http://www.judis.nic.in 4 which the respondents/trial Court is/are at liberty to confiscate the vehicle.

(iv) The petitioner shall not alienate the vehicle in question till the disposal of the proceedings before the authority concerned.

(v) The petitioner is also directed to participate in the enquiry to be conducted by the respondents.

With the above observations and directions, this Writ Petition is disposed of. No costs.

                                                                 [R.P.S., J]         [C.S.N., J]
                                                                               12.07.2019

Note to office: Issue order copy within two weeks Speaking (or) Non Speaking Order Index : Yes/ No Internet : Yes msrm/dpq To

1. The Revenue Divisional Officer, O/o.Revenue Divisional Office, Mannarkudi, Thiruvarur District.

2. The Tahsildar, O/o.Thasildar Office, Thiruthuraipoondi, Thiruvarur District.

3. The Inspector of Police, Muthupettai Police Station, http://www.judis.nic.in Tiruvarur District. 5

R.SUBBIAH, J AND C.SARAVANAN, J msrm/dpq Writ Petition No.20258 of 2019 12.07.2019 (2/4) http://www.judis.nic.in