IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18470 of 2008(S)
1. DR.B.R.AMBEDKAR KALA SAMSKARIKA SANGHAM
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. DIRECTOR GENERAL OF POLICE,
3. SUPERINTENDENT OF POLICE (RURAL)
4. CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.R.ANILKUMAR
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :27/06/2008
O R D E R
H.L.DATTU, C.J. & K.M.JOSEPH, J.
-------------------------------------------
W.P.(C) No.18470 of 2008
------------------------------------------
Dated, this the 27th day of June, 2008
JUDGMENT
H.L.Dattu, C.J.
One and the only direction that is sought for by the petitioner
in this public interest litigation is as under:
“(a) to issue a writ of mandamus or other
appropriate writ, direction or order commanding the
Magistrate Court, Varkala and other courts within the
jurisdiction of concerned Police stations wherein the
vehicles are kept and in ruined condition in the State of
Kerala to dispose of them with immediate effect or the
concerned police officers to report the fact to the concerned
courts to initiate appropriate action.”
2. When the matter was posted before us, we had directed
Sri.M.P.Sreekrishnan, learned Government Pleader, to take appropriate
instructions in the matter.
3. Learned Government Pleader today produced before us
the fax message received by him from the Superintendent of Police,
Thiruvananthapuram Rural dated 27.6.2008. The fax message reads as
under:
W.P.(C) No.18470 of 2008
2
“Sub: Writ Petition filed by Dr.B.R.Ambedkar
Samskarika Sangham – Reg.
Ref: Instructions dtd.19.06.08 on W.P.(C)
18470/2008/R
Kind attention is invited to the above.
In pursuance of the direction in the above Writ
Petition before the Hon’ble High Court, instructions had
been given to all the Station House Officers, Circle
Inspectors and Deputy Superintendents of Police in
Thiruvananthapuram Rural District for moving the Courts
concerned for taking action for disposing off the vehicles
and other goods seized and detained in Police Station
premises U/S 457, 458 & 459 CrPC. Accordingly, the
SHOs have submitted reports before the courts concerned
for initiating action as mentioned above. Certain courts
have taken action on these lines. The matter is being
pursued vigorously. It is ensured that expeditious action
will be taken and the process will be completed shortly.”
4. After going through the fax message produced before us
by the learned Government Pleader, we are of the opinion that the
respondents are taking effective steps for proper disposal of the unwanted
vehicles parked in front of Courts, Police Stations and other Government
Offices.
W.P.(C) No.18470 of 2008
3
5. In view of the above, no further orders need be passed in
this writ petition and accordingly it is rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.M.JOSEPH)
JUDGE
vns