IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29455 of 2008(F)
1. SAJEEV, S/O.RAVEENDRAN, AGED 42 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, ERNAKULAM,
... Respondent
2. THE DISTRICT GEOLOGIST, ERNAKULAM
3. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :06/10/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).29455/2008
--------------------
Dated this the 6th day of October, 2008
JUDGMENT
Petitioner is the registered owner of a mini Lorry
bearing registration No.KL-36-4259, which was seized
under the Protection of river banks and regulation of
sad mining Act, by the third respondent, Sub Inspector
of Police, on the allegation that it was being used for
transportation of river sand without valid permit. The
said vehicle is now under the custody of the third
respondent. Ext.P2 application was submitted by the
petitioner before the first respondent, District
Collector. On request made by the petitioner, first
respondent sent Ext.P1 pass for verification of the
second respondent, the District Geologist, and after
verification, it was found that the pass is a genuine
one and he sent Ext.P3 report to the first respondent.
Petitioner has sought for the release of the vehicle as
per Ext.P2.
2. Having heard learned Government Pleader also,
W.P.(C).29455/2008
2
writ petition is disposed of directing the first respondent
to pass final orders on Ext.P2 application submitted by
the petitioner in relation to the seizure and confiscation
of vehicle belonging to him bearing registration No. KL-
36-4259, in the light of Exts.P1 and P3, within a period
of two weeks from the date of receipt of a copy of this
judgment.
V.GIRI,
Judge
mrcs