IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16198 of 2009(T)
1. SANTHOSH KUMAR, S/O.LOUIS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED
... Respondent
2. THE COMMISSIONER OF POLICE,
3. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :15/06/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.16198 of 2009
--------------------------
Dated this the 15th June,2009
J U D G M E N T
Petitioner challenges the seizure of his vehicle
effected by the 3rd respondent, which he submits that,
without authority.
2. Learned Government Pleader, on instructions,
submits that petitioner refused to stop the vehicle, in spite
of the signal being shown by the 3rd respondent and later
the vehicle was chased and intercepted. There is also an
allegation that petitioner had assaulted the Sub Inspector of
Police. Crime No.509/2009 has been registered against the
petitioner for offences under Section 194 of IPC and under
the Motor Vehicles Act. He submits that vehicle has already
been produced before the Judicial First Class Magistrate
Court, Trivandrum in Crime No.509/2009. It is open to the
petitioner to move the Magistrate for release of the vehicle
and if such application is filed, the same shall be looked into
and orders passed without delay by the learned Magistrate.
Writ petition is disposed of as above.
(V.GIRI, JUDGE)
ma
2
ma
(V.GIRI,JUDGE)
ma
3