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