High Court Kerala High Court

Abdul Gafoor vs The District Collector on 24 November, 2008

Kerala High Court
Abdul Gafoor vs The District Collector on 24 November, 2008
       

  

  

 
 
  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