High Court Kerala High Court

Shahas vs State Of Kerala on 9 July, 2009

Kerala High Court
Shahas vs State Of Kerala on 9 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2169 of 2009()


1. SHAHAS, S/O.ABDUL SALAM,
                      ...  Petitioner

                        Vs



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

2. TEH DISTRICT COLLECTOR, KOLLAM.

                For Petitioner  :SRI.V.JAYAPRADEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :09/07/2009

 O R D E R
              M.Sasidharan Nambiar, J.
             --------------------------
              Crl.M.C.No.2169 of 2009
             --------------------------

                       ORDER

This petition is filed under Section 482 of

Code of Criminal Procedure for a direction to the

first respondent to report seizure of the lorry

involved in Crime No.416/2009 of Chathannur Police

Station before the second respondent, District

Collector.

2. Learned Public Prosecutor submitted that

lorry was seized on 9.6.2009 at 8.25 p.m. and was

produced before the District Collector on

11.6.2009.

Recording that fact, petition is dismissed

with liberty to the petitioner to approach the

District Collector for release of the vehicle.

9th July, 2009 (M.Sasidharan Nambiar, Judge)
tkv