IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15766 of 2010(U)
1. HAMZA HAJI, S/O. ALAVI HAJI
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE, PANDIKKAD.
... Respondent
2. THE DISTRICT COLLECTOR, MALAPPURAM.
3. THE SECRETARY, ANAKAYAM GRAMA PANCHAYATH
4. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.SUNNY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :24/05/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 15766 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 24th day of May, 2010
J U D G M E N T
The petitioner complains that the petitioner is not
being given interim custody of the vehicle seized on
allegation of illegal transportation of river sand.
2. I have heard the learned Government Pleader
also.
3. The principles regarding grant of interim custody
of vehicles have been laid down by this Court in the decision
in District Collector, Malappuram v. Abdul Kasim [2010 (1)
KLT SN 31 (C.No.38)].
4. In the above circumstances, this writ petition is
dispose of with the following directions:
The 2nd respondent shall get the value of the
vehicle assessed by a competent officer and give
interim custody of the vehicle in terms of the
conditions laid down in the above said decision
W.P.(C)No. 15766 of 2010
-2-within two weeks from the date of receipt of a
certified copy of this judgment.
S. SIRI JAGAN
JUDGE
shg/