High Court Kerala High Court

Santhosh Kumar vs State Of Kerala on 15 June, 2009

Kerala High Court
Santhosh Kumar vs State Of Kerala on 15 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16198 of 2009(T)


1. SANTHOSH KUMAR, S/O.LOUIS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED
                       ...       Respondent

2. THE COMMISSIONER OF POLICE,

3. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :15/06/2009

 O R D E R
                              V.GIRI,J.
                        -------------------------
                   W.P ( C) No.16198 of 2009
                       --------------------------
                 Dated this the 15th June,2009

                         J U D G M E N T

Petitioner challenges the seizure of his vehicle

effected by the 3rd respondent, which he submits that,

without authority.

2. Learned Government Pleader, on instructions,

submits that petitioner refused to stop the vehicle, in spite

of the signal being shown by the 3rd respondent and later

the vehicle was chased and intercepted. There is also an

allegation that petitioner had assaulted the Sub Inspector of

Police. Crime No.509/2009 has been registered against the

petitioner for offences under Section 194 of IPC and under

the Motor Vehicles Act. He submits that vehicle has already

been produced before the Judicial First Class Magistrate

Court, Trivandrum in Crime No.509/2009. It is open to the

petitioner to move the Magistrate for release of the vehicle

and if such application is filed, the same shall be looked into

and orders passed without delay by the learned Magistrate.

Writ petition is disposed of as above.

(V.GIRI, JUDGE)
ma

2

ma

(V.GIRI,JUDGE)
ma

3