IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20365 of 2008(Y)
1. M.KAREEM, BLOCK NO.569,CHOTTUPARA P.O,
... Petitioner
Vs
1. THE INSPECTING ASSISTANT COMMISSIONER
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. THE INTELLIGENCE OFFICER, SQUAD NO.1,
4. THE CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.C.HARIKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :10/07/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 20365 OF 2008 Y
--------------------------------------
Dated this the 10th July, 2008
JUDGMENT
Petitioner has approached this Court seeking to quash
Ext.P2 Notice and also for a mandamus to release the vehicle
bearing registration No. KL-05/S-4492 seized and detained by
the respondents.
2. I heard the learned counsel for the petitioner and the
learned Government Pleader. Learned Government Pleader
submits that as the petitioner has expressed his willingness to
pay the sum of Rs.59,050/= vide Ext.P4, there is objection in
releasing the vehicle. Accordingly, the Writ Petition is disposed
of directing that upon the petitioner paying the amount of
Rs.59,050/=, the vehicle bearing registration No. KL-05/S-4492
will be released to the petitioner forthwith.
Sd/=
K. M. JOSEPH, JUDGE
kbk. // True Copy// PS to Judge