IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17174 of 2010(V)
1. ABOOBACKER, S/O.MAMMI,
... Petitioner
Vs
1. DISTRICT COLLECTOR, MALAPPURAM.
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.C.S.MANILAL
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/06/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 17174 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 3rd day of June, 2010
J U D G M E N T
The petitioner complains that the petitioner is not being given
interim custody of the vehicle seized on allegation of illegal
transportation of river sand.
2. I have heard the learned Government Pleader also.
3. The principles regarding grant of interim custody of
vehicles have been laid down by this Court in the decision in District
Collector, Malappuram v. Abdul Kasim [2010 (1) KLT SN 31
(C.No.38)].
4. In the above circumstances, this writ petition is disposed of
with the following directions:
The 1st respondent shall get the value of the vehicle
assessed by a competent officer and give interim custody
of the vehicle in terms of the conditions laid down in the
above said decision within two weeks from the date of
receipt of a certified copy of this judgment.
S. SIRI JAGAN
JUDGE
shg/