IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4411 of 2010(B)
1. AHAMMED KABEER, AGED 27 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, MALAPPURAM.
... Respondent
2. THE SUB INSPECTOR OF POLICE, VENGARA.
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :10/02/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.4411 OF 2010
---------------------------------------
Dated this the 10th day of February, 2010.
J U D G M E N T
The petitioner is the registered owner of a Goods Vehicle
bearing Registration No.KL 11Y 9569. It is submitted that the
above vehicle was seized by the 2nd respondent on 29.01.2010
alleging illegal transportation of river sand. It is stated that the
vehicle was not having any river sand or any sand.
2. The main prayer in the writ petition is for a direction to
the respondents to release KL 11Y 9569 Goods Vehicle to the
petitioner on interim custody.
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 petitioner has got
W.P.(C) No.4411/2010 2
a case that he was having a valid pass. That aspect can be
raised by the petitioner before the District Collector and the same
will also be considered. The matter will be considered in
accordance with law. There will be a further 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
smp