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/-