High Court Kerala High Court

Fathima.S. vs The District Collector on 19 January, 2007

Kerala High Court
Fathima.S. vs The District Collector on 19 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2355 of 2007(E)


1. FATHIMA.S. S/O.AZAD,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

                For Petitioner  :SRI.DILIP MOHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :19/01/2007

 O R D E R
                      C.N.RAMACHANDRAN NAIR, J.

                        ---------------------------------

                          WP(C) No. 2355 of 2007

                          ----------------------------

               Dated, this the 19th day of January, 2007


                                J U D G M E N T

Since the adjudication proceeding is not completed, there will be

a direction to the 2nd respondent to release the vehicle with the load of

sand on petitioner’s remitting Rs. 15,000/- (Rupees fifteen thousand

only) towards security for release of the vehicle and Rs. 2,000/-

(Rupees two thousand only) towards value of the sand and after

making endorsement in the RC book of the vehicle that release is

subject to adjudication proceedings by the District Collector. After

release of the vehicle the file will be referred to the District Collector

for completing adjudication proceedings. The District Collector will

order adjustment of fine against deposit made as above.

Issue copy today itself.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg.