IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 588 of 2009()
1. PALAPPATTA KARIMPANAKKAL SHOWKATH,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, MALAPPURAM.
... Respondent
2. THE TAHSILDAR, MANJERI, MALAPPURAM
3. THE STATION HOUSE OFFICER, NILAMBUR
4. STATE OF KERALA,
For Petitioner :SRI.K.M.JAMALUDHEEN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :16/02/2009
O R D E R
M.N. KRISHNAN, J
-----------------------
CRL.M.C.No. 588 OF 2009
---------------------------------
Dated this the 16th day of February, 2009
O R D E R
This petition is filed with a prayer to quash Annexure C
order and to release of the lorry of the petitioner. The vehicle
had been seized in connection with the involvement in illegal
transportation of river sand. The learned Magistrate as well as
the Sessions Judge did not invoke their jurisdiction under Section
457 of the Criminal Procedure Code to release the vehicle on the
ground that the said vehicle had been used perpetually for the
transport of illegal sand. Now in a recent decision in Crl.M.C
533/2009, a learned Judge of this court after referring to a
Division Bench of this Court held that the right of the party is to
move the District Collector for appropriate relief.
Therefore reserving the said right of the petitioner to move
the District Collector for appropriate relief the Crl.M.C is
dismissed. When such an application is filed, the District Collector
is bound to take a decision as expeditiously as possible.
M.N. KRISHNAN,JUDGE
vkm