High Court Kerala High Court

Shaji vs The District Collector on 12 May, 2009

Kerala High Court
Shaji vs The District Collector on 12 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13541 of 2009(K)


1. SHAJI, S/O.KUMARAN, AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :12/05/2009

 O R D E R
                       V.GIRI, J
                     -------------------
                 W.P.(C).13541/2009
                     --------------------
        Dated this the 12th day of May, 2009

                     JUDGMENT

Petitioner claims to be the owner in possession

of a Mini Lorry, which was seized by the second

respondent for the alleged unauthorized

transportation of river sand without requisite pass.

Petitioner has moved the District Collector for

appropriate orders regarding the release of the

vehicle as per Ext.P1 and the same is pending

consideration.

I heard learned Government Pleader also. In

the result, writ petition is disposed of directing the

first respondent to consider and pass orders on

Ext.P1, in accordance with law, within four weeks

from the date of receipt of a copy of this judgment.

V.GIRI,
Judge

mrcs