High Court Kerala High Court

E.A.Johny vs State Of Kerala Represented By The on 4 July, 2008

Kerala High Court
E.A.Johny vs State Of Kerala Represented By The on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10671 of 2007(U)


1. E.A.JOHNY,S/O.ABRAHAM,SOLY BHAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT COLLECTOR,IDUKKI.

3. THE DEPUTY SUPERINTENDENT OF POLICE,

4. THE TAHSILDAR,THODUPUZHA.

5. SRI.ABBAS,VILLAGE OFFICER,KUMARAMANGALAM

6. THE SUB INSPECTOR OF POLICE,THODUPUZHA.

                For Petitioner  :SRI.GEORGE JACOB (JOSE)

                For Respondent  :SRI.MANSOOR.B.H.

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :04/07/2008

 O R D E R
                          KURIAN JOSEPH, J.
                ----------------------------------------------
                    W.P.(C) No.10671 of 2007
                ----------------------------------------------
                        Dated 4th July, 2008.

                            J U D G M E N T

Petitioner is aggrieved since steps were taken for

confiscation of his vehicle bearing registration No.KL-01 T 327.

According to the petitioner, the vehicle is not involved in any

illegal activity. There is already an interim order dated 2.4.2007.

The writ petition is hence disposed of in terms of the said interim

order making it clear that in case the vehicle is to be proceeded

against, the petitioner shall be issued notice, his objection shall be

considered and a speaking order with notice to the petitioner shall

be passed and only after communicating such order, any action

shall be taken.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.10671 of 2007

———————————————-

J U D G M E N T

Dated 4th July, 2008.