High Court Kerala High Court

Kabeer .T.B. vs The Karumallur Grama Panchayath on 13 April, 2007

Kerala High Court
Kabeer .T.B. vs The Karumallur Grama Panchayath on 13 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 13297 of 2007(G)


1. KABEER .T.B., S/O.BAVA,
                      ...  Petitioner

                        Vs



1. THE KARUMALLUR GRAMA PANCHAYATH,
                       ...       Respondent

2. DISTRICT COLLECTOR,

3. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  : No Appearance

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

 Dated :13/04/2007

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

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

                      WP(C) No. 13297 of 2007 G

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

                Dated, this the 13th day of April, 2007


                               J U D G M E N T

Since the vehicle seized with load of sand is a mini lorry, there

will be direction to third respondent to release the vehicle on

petitioner depositing Rs. 10,000/- before the second respondent

and produces the receipt of the same before third respondent along

with original RC book of the vehicle for making endorsement by the

third respondent therein that the vehicle is released subject to

adjudication proceedings. Vehicle and RC book will be released to

the petitioner on production of receipt of the deposit made as above

by the petitioner and after making endorsement as above. Report

of the same will be forwarded to the second respondent for

completing adjudication.

This WP(C) is disposed of as above.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg