High Court Kerala High Court

Benedict T.J. vs The District Collector on 9 June, 2010

Kerala High Court
Benedict T.J. vs The District Collector on 9 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17803 of 2010(A)


1. BENEDICT T.J.,AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, ERNAKULAM.
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. THE VILLAGE OFFICER,

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/06/2010

 O R D E R
                          S. SIRI JAGAN, J.
                  - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C)No. 17803 of 2010
                  - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 9th 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 dispose 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/