High Court Kerala High Court

Raveendran vs State Of Kerala Represented By The on 16 June, 2008

Kerala High Court
Raveendran vs State Of Kerala Represented By The on 16 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15889 of 2008(N)


1. RAVEENDRAN, S/O.SREEDHARAN, SUJA BHAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/06/2008

 O R D E R
                        ANTONY DOMINIC, J.

               = = = = = = = = = = = = = = = = =
               = =W.P.(C) = =15889 = = = = = = =
                    = = =No. = = =OF      2008 - N


                   Dated this the 16th June 2008

                           J U D G M E N T

The prayer in this writ petition is to direct the respondent to

release the vehicle bearing Reg. No. KL 29-6135. On instruction,

the learned Govt. Pleader submits that the Sub Inspector of Police,

Kayamkulam, had seized the vehicle on 19.1.2008 and recovered

more than 3 litres of IMFL from the vehicle and registered a case as

CR. No. 20/08. It is stated that the vehicle was produced before

the Judicial First Class Magistrate, Kayamkulam on 20.1.2008 and

under the orders of the learned Magistrate, the vehicle is kept in

police custody.

2. If the vehicle is kept under the orders of the court in

relation to the criminal case, which is under investigation, and the

registered owner of the vehicle seeks custody of the same, he has to

approach the court concerned and get appropriate orders.

W.P.(C) No. 15889 OF 2008
-2-

Therefore, with liberty to the petitioner to approach the court

concerned for the release of the vehicle, this writ petition is closed.

ANTONY DOMINIC
JUDGE
jan/-