High Court Kerala High Court

Abdul Salam.T vs The District Collector on 11 March, 2010

Kerala High Court
Abdul Salam.T vs The District Collector on 11 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7931 of 2010(N)


1. ABDUL SALAM.T, S/O.KUTTIALI,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

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

 Dated :11/03/2010

 O R D E R
                  T.R. RAMACHANDRAN NAIR, J.
                ---------------------------------------
                    W.P.(C) No.7931 OF 2010
                ---------------------------------------
             Dated this the 11th day of March, 2010.


                          J U D G M E N T

The petitioner is the registered owner of a TATA Mini Lorry

bearing registration No.KL-9 J-6849. It is submitted that the

above vehicle was seized by the 2nd respondent in August, 2009

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-9 J-6849 to the petitioner.

3. If the petitioner moves the 1st 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

considered in accordance with law. There will be a further

W.P.(C) No.7931/2010 2

direction to the 1st 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

dsn