High Court Kerala High Court

Noushad.K. vs The District Collector on 5 April, 2010

Kerala High Court
Noushad.K. vs The District Collector on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11696 of 2010(J)


1. NOUSHAD.K., S/O.KHADER,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :05/04/2010

 O R D E R
                 T.R.RAMACHANDRAN NAIR, J.
                ----------------------------------------------
                     W.P.(C)No.11696 OF 2010
              -----------------------------------------------------
            DATED THIS THE 5th DAY OF APRIL, 2010

                             J U D G M E N T

The petitioner is the registered owner of a Mini Lorry bearing

registration No.KL-46-4704. It is submitted that the above vehicle

was seized by the 2nd respondent on 16.03.2010 alleging illegal

transportation of river sand.

2. The main prayer in the writ petition is for a direction to the

respondents to release the vehicle bearing registration No.KL-46-

4704 to the petitioner.

3. Heard the learned counsel for the petitioner and the

learned Government Pleader appearing for the respondents. There

will be a direction to the 1st respondent to pass final orders in the

matter within a period of two months from the date of receipt of a

copy of this judgment with notice to the petitioner and after

considering the pleas raised by the petitioner, on merits.

This writ petition is disposed of as above.

T.R.RAMACHANDRAN NAIR,
JUDGE

dsn