IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12965 of 2009(M)
1. JALEEL V.S., S/O. SHOUKATHALI,
... Petitioner
2. RAFEEK, AMBALATH VEETTIL (H),
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.K.I.SAGEER
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :30/04/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
= = = = = = = = = = = = = =
W.P.C. NO. 12965 OF 2009
= = = = = = = = = = = = = = =
Dated this the 30th day of April, 2009.
J U D G M E N T
The grievance of the petitioners is that their vehicles
bearing Reg.No.KL-46-A-3759 and KL 46-A-3847 were
wrongly intercepted and detained by the 2nd respondent on
8.2.2009 and 11.3.2009 respectively alleging illicit
transportation of sand. It is submitted by the learned
counsel for the petitioners that they have already
approached the first respondent for releasing interim custody
of the vehicles. Though the respondent has already
conducted a hearing, proper orders are yet to be passed.
2. After hearing both the sides the writ petition is
disposed of directing the first respondent to consider the
applications preferred by the petitioners for releasing interim
custody of the vehicles and to pass appropriate orders
thereon in accordance with law after giving an opportunity of
W.P.C. 12965 OF 2009
-:2:-
hearing to the petitioners, as expeditiously as possible, at
any rate within three weeks.
The writ petition is disposed of accordingly.
P.R. RAMACHANDRA MENON,
JUDGE.
ul/-