High Court Kerala High Court

Ignatious Joseph vs State Of Kerala on 4 February, 2008

Kerala High Court
Ignatious Joseph vs State Of Kerala on 4 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3730 of 2008(R)


1. IGNATIOUS JOSEPH, AGED 26,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. STATION HOUSE OFFICER,

                For Petitioner  :SRI.P.V.GEORGE(PUTHIYIDAM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/02/2008

 O R D E R
                              ANTONY DOMINIC, J.


                ------------------------------------


                             W.P.(C) 3730  of  2008


                -------------------------------------


                            Dated: February 4, 2008



                                    JUDGMENT

The petitioner has approached this court on the allegation

that the vehicle belonging to the petitioner has been detained by the

2nd respondent although it is not involved in any criminal offence.

On this basis a direction is sought for the release of the vehicle.

2. On instructions the learned Government Pleader submitted

that for an offence under sec.279 of the IPC, Crime No.782/2008

has been registered by the 2nd respondent involving the petitioner’s

vehicle. In view of this, the basic premise of the petitioner’s

submission before this court is incorrect.

Writ petition is dismissed.

ANTONY DOMINIC, JUDGE

mt/-