IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 789 of 2009()
1. K.K.REMA, W/O.SASI, POTTAKKALATHIL,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA REPRESENTED BY THE
3. THE SECRETARY, NOORANAD GRAMA PANCHAYATH
4. THE TAHSILDAR, MAVELIKKARA.
5. THE MINERAL REVENUE INSPECTOR,
For Petitioner :SRI.V.SETHUNATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :13/03/2009
O R D E R
M.N.KRISHNAN, J.
-------------------------------
CRL.M.C.NO.789 OF 2009 (A)
-----------------------------------
Dated this the 13th day of March, 2009
O R D E R
This petition is filed with a prayer to quash all proceedings
in Crime No.79/2009 of Pathanamthitta Police Station. I have
been informed that the charge has already been filed in this case
on 31.1.2009 and the main grievance of the petitioner appears to
be with respect to the release of the vehicle. The District
Collector is competent to pass appropriate orders when an
application is filed on that behalf. When such an application is
filed, let it be considered and disposed of, after hearing all
concerned, within a period of 10 days from the date of filing of
the application. If the petitioner applies for getting back the
documents, the Registry is directed to return the same. This
Criminal M.C. is accordingly closed.
M.N.KRISHNAN
JUDGE
prp
J.B.KOSHY & THOMAS P. JOSEPH, JJ.
——————————————————–
M.F.A.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
6th November, 2008