High Court Kerala High Court

K.K.Rema vs The Sub Inspector Of Police on 13 March, 2009

Kerala High Court
K.K.Rema vs The Sub Inspector Of Police on 13 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 789 of 2009()


1. K.K.REMA, W/O.SASI, POTTAKKALATHIL,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

3. THE SECRETARY, NOORANAD GRAMA PANCHAYATH

4. THE TAHSILDAR, MAVELIKKARA.

5. THE MINERAL REVENUE INSPECTOR,

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :13/03/2009

 O R D E R
                       M.N.KRISHNAN, J.
                    -------------------------------
                CRL.M.C.NO.789 OF 2009 (A)
                  -----------------------------------
          Dated this the 13th day of March, 2009

                             O R D E R

This petition is filed with a prayer to quash all proceedings

in Crime No.79/2009 of Pathanamthitta Police Station. I have

been informed that the charge has already been filed in this case

on 31.1.2009 and the main grievance of the petitioner appears to

be with respect to the release of the vehicle. The District

Collector is competent to pass appropriate orders when an

application is filed on that behalf. When such an application is

filed, let it be considered and disposed of, after hearing all

concerned, within a period of 10 days from the date of filing of

the application. If the petitioner applies for getting back the

documents, the Registry is directed to return the same. This

Criminal M.C. is accordingly closed.

M.N.KRISHNAN
JUDGE

prp

J.B.KOSHY & THOMAS P. JOSEPH, JJ.

——————————————————–

M.F.A.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

6th November, 2008