IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4340 of 2008()
1. ABDUL GAFOOR, S/O.MUHAMMED, AGED 35
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, KOZHIKODE DIST.
... Respondent
2. THE ASSISTANT COLLECTOR,
3. THE DEPUTY TAHSILDAR,
4. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.R.SUDHISH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :24/11/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 4340 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 24th day of November, 2008
O R D E R
The second respondent is personally present. I fail to
understand why he should have been asked to appear before this
Court. The very specific direction issued on 13.11.2008 is that
if orders are not complied with and there is no order of the
superior court justifying non-compliance, he should appear in
person and file a statement.
2. The learned Prosecutor reports and copy of the order
dt.19.11.2008 in Crl.M.P.3018 of 2008 in Crl.R.P.108 of 2008 is
placed before Court to confirm that the Court of Sessions has
stayed the impugned order. The respondents are hence justified
in not releasing the vehicle. I am, in these circumstances,
satisfied that this Crl.M.C. can be closed.
3. The learned counsel for the petitioner accepts that he
shall take necessary steps to get the stay vacated and claim
release of the vehicle. Needless to say, in the nature of the
Crl.M.C.No. 4340 of 2008
2
dispute, the learned Sessions Judge must make every endeavour to
dispose of the revision as expeditiously as possible.
4. This Crl.M.C. is closed with the above observations.
(R. BASANT)
Judge
tm