IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 466 of 2010(G)
1. ABDUL RAHIMAN, S/O.MOHAMMED,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SMT.T.D.RAJALAKSHMI
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :07/01/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
-------------------------
W.P ( C) No.466 of 2010
--------------------------
Dated this the 7th January, 2010
J U D G M E N T
Petitioner herein is the owner of a mini lorry bearing
Reg.No.KL-51A-2807. Alleging illegal transportation of
river sand, the petitioner’s vehicle was seized on
4.12.2009. Petitioner seeks for a direction to the 1st
respondent to release the vehicle by way of interim
custody in the light of the decision reported in
Subramanian Vs. State of Kerala [2009 (1) KLT 77).
Petitioner has submitted Ext.P2 application before the 1st
respondent seeking interim custody of the vehicle.
2. First respondent is having the power to release
the vehicle by way of interim measure on imposing such
conditions as it may deem fit and proper and after
considering various aspects.
3. There will be a direction to the 1st respondent
to take a decision on Ext.P2 within a period of seven days
from the date of receipt of a copy of this judgment.
Proceedings, if any, initiated under Act 18 of 2001 Act will
also be finalised after notice to the petitioner and after
W.P ( C) No.466 of 2010
2
affording him opportunity to put forward all the
contentions.
Writ petition is accordingly disposed of.
T.R.RAMACHANDRAN NAIR,
JUDGE
ma
W.P ( C) No.466 of 2010
3
W.P ( C) No.466 of 2010
4