Kerala High Court
Praveen vs The Sub Inspector Of Police on 15 May, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13707 of 2009(G)
1. PRAVEEN,AGED 42 YEARS,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,KALADY,
... Respondent
2. THE DISTRICT COLLECTOR,
For Petitioner :SRI.SIRAJ KAROLY
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :15/05/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).13707/2009
--------------------
Dated this the 15th day of May, 2009
JUDGMENT
Petitioner claims to be the owner in possession
of a Mini Lorry, which was seized by the first
respondent for the alleged unauthorized
transportation of river sand without requisite pass.
Petitioner has moved the District Collector for
appropriate orders regarding the release of the
vehicle as per Ext.P3 and the same is pending
consideration.
I heard learned Government Pleader also. In
the result, writ petition is disposed of directing the
second respondent to consider and pass orders on
Ext.P3, in accordance with law, within six weeks
from the date of receipt of a copy of this judgment.
V.GIRI,
Judge
mrcs