High Court Kerala High Court

Renjith Kannan.R. vs The State Of Kerala on 9 February, 2010

Kerala High Court
Renjith Kannan.R. vs The State Of Kerala on 9 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 230 of 2010()


1. RENJITH KANNAN.R., AGED 22 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE SECRETARY, INDUSTRIES DEPARTMENT

3. THE COMEMRCIAL TAX INSPECTOR

4. THE DISTRICT COLLECTOR,

5. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.JOBI JOSE KONDODY

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :09/02/2010

 O R D E R
                      P.R.RAMAN, Ag.C.J. &
             THOTTATHIL B. RADHAKRISHNAN, J.

                    -------------------------------

                      W.A.No. 230 of 2010
                    -------------------------------

             Dated this the 9th day of February, 2010

                          J U D G M E N T

Raman, Ag.C.J.

. This appeal arise out of an interim order passed by

the learned Single Judge in W.P.(C) No.34282 of 2009,

imposing certain conditions for release of the vehicle. Being an

appeal filed from an interim order, we are not satisfied that this

appeal is maintainable. Accordingly, the writ appeal is

dismissed.

However, we direct the Government to file a counter

affidavit in the matter, so that the writ petition can be disposed

of on an earlier date.

P.R.RAMAN,
Ag. CHIEF JUSTICE

THOTTATHIL B.RADHAKRISHNAN,
JUDGE

nj.