IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16610 of 2009(U)
1. SHARAFALI, S/O.ABOOBACKER,
... Petitioner
Vs
1. THE DISTRICT MAGISTRATE,MALAPPURAM.
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.M.N.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :16/06/2009
O R D E R
V.GIRI, J
.......................
W.P.(C).16610/2009
.......................
Dated this the 16th day of June, 2009
JUDGMENT
Vehicle bearing registration No.KL-10-A-5825
belonging to the petitioner was seized on 29.1.2009 by
the 2nd respondent on the ground that the same was
being used for transportation of river sand without
authority. This is evidenced by Ext.P2 seizure
mahazar. The files have now been transmitted to the
District Collector who is to take a decision in the
matter of release/seizure of the vehicle.
2. Petitioner has not moved the District Collector so
far. He may demonstrate his authority to transport the
consignment in question and move an application
before the District Collector within one week from
today. If he does so, District Collector shall consider
his application in accordance with law and take a
decision after hearing the petitioner, within three
months thereafter.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs