Kerala High Court
Salim vs State Of Kerala on 30 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2143 of 2008()
1. SALIM
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.BINDU SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/06/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.R.P.No.2143 of 2008
= = = = = = = = = = = = = =
Dated this the 30th day of June, 2008
ORDER
The Judicial First Class Magistrate, Vadakkanchery has
dismissed CMP No.3079 of 2008 filed by the petitioner seeking
interim release of a mini lorry bearing Registration No.KL-7
X2847 which is said to have been illegally transporting sand.
The main reason given by the learned Magistrate for rejecting
the application is that the vehicle has been continuously used for
the said purpose and the vehicle is involved in three different
cases. If so, I am not inclined to interfere with the impugned
order. This Revision is accordingly dismissed.
Dated this the 30th day of June, 2008.
V. RAMKUMAR, JUDGE
sj