High Court Kerala High Court

Aboobacker vs District Collector on 3 June, 2010

Kerala High Court
Aboobacker vs District Collector on 3 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17174 of 2010(V)


1. ABOOBACKER, S/O.MAMMI,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR, MALAPPURAM.
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/06/2010

 O R D E R
                          S. SIRI JAGAN, J.
                  - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C)No. 17174 of 2010
                  - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 3rd day of June, 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 disposed of

with the following directions:

The 1st 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 within two weeks from the date of

receipt of a certified copy of this judgment.

S. SIRI JAGAN
JUDGE

shg/