High Court Kerala High Court

Krishnamoorty vs The Sub Inspector Of Police on 24 October, 2008

Kerala High Court
Krishnamoorty vs The Sub Inspector Of Police on 24 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31484 of 2008(W)


1. KRISHNAMOORTY, SON OF NACHIMUTHU, AGED
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE, KASBA,
                       ...       Respondent

2. THE DEPUTY SUPERINTENDENT OF POLICE,

3. THE DISTRICT COLECTOR, PALAKKAD.

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :24/10/2008

 O R D E R
                       V.GIRI, J.
       -------------------------
            W.P.(C).No.31484 of 2008
       -------------------------
        Dated this the 24th day of October, 2008.


                    JUDGMENT

Petitioner is the registered owner of

a Lorry bearing registration No.TN-38-AH-

5208, which was seized on the allegation that

it was being used for illegal transportation

of river sand. Petitioner submits that the

petitioner’s vehicle has nothing to do with

the unauthorised transportation of the sand.

Third respondent is to pass final orders in

terms of the provisions of the Kerala

Protection of River Banks (Protection and

Regulation of Removal of Sand) Act, 2002, and

the Rules framed thereunder. Petitioner has

sought for the release of the vehicle as per

Ext.P1.

Having heard learned Government

Pleader also, the writ petition is disposed

of directing the third respondent to pass

final orders in the matter of seizure and

confiscation of vehicle belonging to the

petitioner bearing registration No.TN-38-AH-

W.P.(C).NO.31484/08

:: 2 ::

5208, in terms of the provisions of Section

23 of the Act and Rule 27(3) of the Rules,

within a period of two weeks from the date of

receipt of a copy of this judgment.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//

P.S. To Judge