IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 230 of 2010()
1. RENJITH KANNAN.R., AGED 22 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SECRETARY, INDUSTRIES DEPARTMENT
3. THE COMEMRCIAL TAX INSPECTOR
4. THE DISTRICT COLLECTOR,
5. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.JOBI JOSE KONDODY
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :09/02/2010
O R D E R
P.R.RAMAN, Ag.C.J. &
THOTTATHIL B. RADHAKRISHNAN, J.
-------------------------------
W.A.No. 230 of 2010
-------------------------------
Dated this the 9th day of February, 2010
J U D G M E N T
Raman, Ag.C.J.
. This appeal arise out of an interim order passed by
the learned Single Judge in W.P.(C) No.34282 of 2009,
imposing certain conditions for release of the vehicle. Being an
appeal filed from an interim order, we are not satisfied that this
appeal is maintainable. Accordingly, the writ appeal is
dismissed.
However, we direct the Government to file a counter
affidavit in the matter, so that the writ petition can be disposed
of on an earlier date.
P.R.RAMAN,
Ag. CHIEF JUSTICE
THOTTATHIL B.RADHAKRISHNAN,
JUDGE
nj.