Kerala High Court
Muhammed vs The District Collector on 8 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1304 of 2009()
1. MUHAMMED,S/O.KOYAKUTTY,AGED 58 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,KOZHIKKODE.
... Respondent
2. THE TAHSILDAR,KOZHIKKODE TALUK,
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :08/07/2009
O R D E R
S.R. Bannurmath, C.J. & Kurian Joseph, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No. 1304 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this, the 8th day of July, 2009
JUDGMENT
Kurian Joseph, J.
This is an appeal filed by the writ petitioner aggrieved
by the judgment of the learned Single Judge declining the
request for interim custody. The learned Government Pleader
has brought to our notice an order dated 03.07.09 passed by
the District Collector granting interim custody. Therefore it is
for the appellant to approach the District Collector for
releasing the vehicle after complying with the conditions as
stated in the order. Writ Appeal is disposed of as above.
S.R. Bannurmath,
Chief Justice.
Kurian Joseph,
Judge.
ttb
WA No.
-:2:-