High Court Kerala High Court

Shimmy Thomas vs State Of Kerala on 11 June, 2010

Kerala High Court
Shimmy Thomas vs State Of Kerala on 11 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18144 of 2010(P)


1. SHIMMY THOMAS,CHEENICKAL HOUSE,
                      ...  Petitioner

                        Vs



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

2. S.I.OF POLICE,KALADY POLICE STATION.

                For Petitioner  :SMT.R.LEELA

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/06/2010

 O R D E R
                        S. SIRI JAGAN, J.
                   ------------------------------
                  W.P.(C) No.18144 OF 2010
                  -------------------------------
             Dated this the 11th day of JUNE, 2010

                        J U D G M E N T

The petitioner complains that the petitioner is not being

given interim custody of the vehicle seized on allegation of illegal

transportation of river sand.

2. I have heard the learned Government Pleader also.

3. The principles regarding grant of interim custody of

vehicles have been laid down by this Court in the decision in

District Collector, Malappuram v. Abdul Kasim [2010 (1) KLT

SN 31 (C.No.38)].

4. In the above circumstances, this writ petition is

disposed of with the following directions:

The 1st respondent shall get the value of the vehicle

assessed by a competent officer and give interim custody of the

vehicle in terms of the conditions laid down in the above said

decision within two weeks from the date of receipt of a certified

copy of this judgment.

S. SIRI JAGAN, JUDGE
acd