IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10955 of 2010(T)
1. BABU, S/O.APPUKUTTAN, "THUSHARA",
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, KOZHIKKODE.
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/04/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.10955/2010-T
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 6th 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-07-T-6291 which was intercepted
by the second respondent on the allegation of
transportation of river sand illegally. Crime No.192/2010
of the Feroke Police Station was also registered.
2. It is pointed out that in the light of the fact
that an offence under Section 379 of the Indian Penal Code
has also been alleged, the report has to be forwarded to
the learned Magistrate as provided under Section 102(3) of
the Code of Criminal Procedure.
3. The learned Government Pleader on instructions
submitted that a report as such has been forwarded to the
learned Magistrate apart from furnishing the report of the
District Collector in respect of the provisions of the Act
18 of 2001 with regard to the adjudication of the
confiscation proceedings.
4. In the light of the fact that the report has
already been forwarded to the learned Magistrate, no
direction as such is called for in the writ petition. The
W.P.(C). No.10955/2010
-:2:-
writ petition is disposed of recording the submission that
the report has already been forwarded to the learned
Magistrate. No costs.
Sd/-
(T.R. Ramachandran Nair, Judge.)
ms
\\TRUE COPY//
P.A TO JUDGE