High Court Kerala High Court

Senthil M. vs District Collector on 25 May, 2010

Kerala High Court
Senthil M. vs District Collector on 25 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13475 of 2010(H)


1. SENTHIL M., AGED 25,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. TAHSILDAR,

4. VILLAGE OFFICER,

                For Petitioner  :SRI.A.AHZAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :25/05/2010

 O R D E R
                             S.SIRI JAGAN, J.

                     ==================

             I.A.No.6465/2010 & W.P.(C).No. 13475/2010

                     ==================

                  Dated this the 25th day of May, 2010

                             J U D G M E N T

The counsel for the petitioner submits that in view of the opinion

of the Court that the petitioner’s remedy lies in approaching the

Magistrate before whom the First Information Report has been lodged

for release of his vehicle, this writ petition itself may be disposed of

with that liberty.

In the above circumstances, this writ petition is disposed of

without prejudice to the right of the petitioner to approach the

concerned criminal court where an FIR has been lodged in respect of

the seizure of the petitioner’s vehicle on allegation of violation of the

provisions of the Mines & Minerals (Development & Regulation) Act,

1957. It would also be open to the petitioner to approach the

appropriate authority for compounding the offence, if the same is

permitted under law.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

         ///True copy///




                              P.A. to Judge

2