IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3993 of 2011(Y)
1. MUHAMMED AMMEEN, S/O. ABDUL RAHMAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. SUB INSPECTOR OF POLICE, KORATTY
For Petitioner :SRI.DINESH MATHEW J.MURICKEN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :11/02/2011
O R D E R
THOTTATHIL B.RADHAKRISHNAN
&
S.S.SATHEESACHANDRAN, JJ.
-----------------------------------
W.P(C).No.3993 OF 2011
------------------------------------
Dated this the 11th day of February, 2011
JUDGMENT
Thottathil B.Radhakrishnan,J.
While the petitioner complains harassment at the hands
of the police, learned Government Pleader submits that
another person who is the registered owner of the vehicle in
question had produced the papers in relation to the vehicle
and stated that the said vehicle is in the unlawful possession of
the petitioner. We do not find that the police is without
jurisdiction to ask the petitioner to show the papers under
which he holds the vehicle in terms of the Motor Vehicles Act
and the Rules framed thereunder. We are sure that the police
will not act except in accordance with law. We direct that any
proceedings against the petitioner by the police shall be in
strict conformity with the rule of law. It is made clear that if a
WPC.3993/11
2
crime is registered, the vehicle could also be seized. The writ
petition is ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
Sd/-
S.S.SATHEESACHANDRAN,
Judge.
kkb.11/2.