High Court Kerala High Court

Dr.B.R.Ambedkar Kala Samskarika … vs The State Of Kerala Represented By on 27 June, 2008

Kerala High Court
Dr.B.R.Ambedkar Kala Samskarika … vs The State Of Kerala Represented By on 27 June, 2008
       

  

  

 
 
  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