Kerala High Court
Rajeev vs Additional Tahsildar on 28 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10631 of 2007(N)
1. RAJEEV, S/O SIVAN,
... Petitioner
Vs
1. ADDITIONAL TAHSILDAR,
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.T.S.HARIKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :28/03/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.10631 OF 2007
-------------------------------------------
Dated this the 28th day of March, 2007
JUDGMENT
Petitioner has adequate alternate remedy of moving the
competent Magistrate court for custody of the vehicle in
question. Hence this writ petition is disposed of directing that
the second respondent will intimate the petitioner regarding any
crime registered on the basis of the incident. Otherwise, crime
shall be so registered and papers made available before the
Magistrate Court.
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.