High Court Kerala High Court

K.K.Mohanan Pillai vs Idukki- Kanjikuzhy Grama … on 29 March, 2007

Kerala High Court
K.K.Mohanan Pillai vs Idukki- Kanjikuzhy Grama … on 29 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10028 of 2007(R)


1. K.K.MOHANAN PILLAI, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. IDUKKI- KANJIKUZHY GRAMA PANCHAYATH,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE THAHASILDAR, THODUPUZHA TALUK.

4. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.S.SANAL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :29/03/2007

 O R D E R
                         PIUS C.KURIAKOSE, J.

                    ----------------------------------

                    W.P.(C)NO. 10028  of    2007

                    ----------------------------------

               Dated this  29th day of    March, 2007




                                JUDGMENT

Smt.T.B.Ramani, the learned Government Pleader, on

instructions, submits that at the time of seizure of the vehicle the

driver did not produce any documents at all. She submits further

that Crime No.56/2007 of Oonnukal Police Station has been

registered and the same is pending investigation.

2. Under the above circumstances, I dispose of this writ

petition directing the petitioner to file appropriate application for

release of the vehicle and the load before the Magistrate

concerned. I am sure that the Magistrate concerned will pass

orders on that application taking into account all binding judicial

precedents, which may be cited before him, by the petitioner.

The learned Magistrate, at any rate, will pass orders within five

days of receiving the application. The Magistrate will also notice

the conditions, which are being usually imposed by this court,

.2.

while directing interim release of the vehicle and the load in like

cases.

PIUS C.KURIAKOSE

Judge

dpk