IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12885 of 2009(E)
1. MUHAMMED ALI, S/O. LATE HUSSAIN,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE, AREACODE.
... Respondent
2. THE DISTRICT COLLECTOR, MALAPPURAM.
For Petitioner :SRI.SUNNY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :28/04/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
-------------------------------
W.P.(C) No.12885 of 2009
-------------------------------
Dated this the 28th April, 2009
J U D G M E N T
Petitioner has approached this Court seeking for a
direction to the second respondent to pass appropriate orders for
granting interim custody of the vehicle bearing registration No.KL-
11AB-183 belonging to him which is stated as seized by the first
respondent, alleging illegal sand mining and transportation of river
sand.
2. Heard both sides.
Considering the facts and circumstances of the case, the
writ petition is disposed of directing the petitioner to file a proper
representation seeking for the interim custody of the vehicle before the
second respondent within one week from today, and on such event,
the second respondent shall consider the same and pass appropriate
orders, in accordance with law, within a further period of four weeks
from the date of filing of such representation.
P.R. RAMACHANDRA MENON,
JUDGE.
nj.