Kerala High Court
K.A. Ramachandran vs The District Collector on 4 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14917 of 2004(A)
1. K.A. RAMACHANDRAN, S/O. APPUKUTTAN,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, PALAKKAD.
... Respondent
2. THE TAHSILDAR, PALAKKAD.
3. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :04/07/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.14917 of 2004
-----------------------------------------
Dated this the 4th day of July, 2008
JUDGMENT
In the matter of releasing of petitioner’s vehicle in case the
petitioner has still any grievance left, he may approach the first
respondent.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.14917 of 2004
———————————–
JUDGMENT
4th July, 2008