High Court Kerala High Court

M.Kareem vs The Inspecting Assistant … on 10 July, 2008

Kerala High Court
M.Kareem vs The Inspecting Assistant … on 10 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20365 of 2008(Y)


1. M.KAREEM, BLOCK NO.569,CHOTTUPARA P.O,
                      ...  Petitioner

                        Vs



1. THE INSPECTING ASSISTANT COMMISSIONER
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. THE INTELLIGENCE OFFICER, SQUAD NO.1,

4. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.C.HARIKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :10/07/2008

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 20365 OF 2008 Y
                  --------------------------------------
                  Dated this the 10th July, 2008

                            JUDGMENT

Petitioner has approached this Court seeking to quash

Ext.P2 Notice and also for a mandamus to release the vehicle

bearing registration No. KL-05/S-4492 seized and detained by

the respondents.

2. I heard the learned counsel for the petitioner and the

learned Government Pleader. Learned Government Pleader

submits that as the petitioner has expressed his willingness to

pay the sum of Rs.59,050/= vide Ext.P4, there is objection in

releasing the vehicle. Accordingly, the Writ Petition is disposed

of directing that upon the petitioner paying the amount of

Rs.59,050/=, the vehicle bearing registration No. KL-05/S-4492

will be released to the petitioner forthwith.



                                                 Sd/=
                                          K. M. JOSEPH, JUDGE

kbk.             // True Copy//                   PS to Judge