High Court Kerala High Court

Shahul Hameed vs State Of Kerala on 18 March, 2010

Kerala High Court
Shahul Hameed vs State Of Kerala on 18 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9075 of 2010(H)


1. SHAHUL HAMEED,AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP.BY THE CHIEF
                       ...       Respondent

2. DISTRICT COLLECTOR,O/O.THE DISTRICT

3. SUB INSPECTOR OF POLICE,VALANCHERRY

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  : No Appearance

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

 Dated :18/03/2010

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
               ---------------------------------------
                    W.P.(C) No.9075 OF 2010
               ---------------------------------------
            Dated this the 18th day of March, 2010.


                          J U D G M E N T

The petitioner is the owner of a Tipper Lorry bearing

registration No.KL-18-C3191. It is submitted that the above

vehicle was seized by the 3rd respondent on 23.02.2010 alleging

illegal transportation of river sand. The petitioner contends that

he transported the sand with a valid pass.

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

the 2nd respondent District Collector to release the vehicle of the

petitioner.

If the petitioner moves the 2nd respondent with an

application to release the vehicle by way of interim custody, the

same will be considered and appropriate orders shall be passed

within a period of seven days from the date of production of a

copy of this judgment, in the light of the well settled principles

laid down by this Court in various decisions and on such terms

and conditions as he deems fit to impose. The matter will be

W.P.(C) No.9075/2010 2

considered in accordance with law. There will be a further

direction to the 2nd respondent to pass final orders 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

smp