IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2355 of 2007(E)
1. FATHIMA.S. S/O.AZAD,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
For Petitioner :SRI.DILIP MOHAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :19/01/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
---------------------------------
WP(C) No. 2355 of 2007
----------------------------
Dated, this the 19th day of January, 2007
J U D G M E N T
Since the adjudication proceeding is not completed, there will be
a direction to the 2nd respondent to release the vehicle with the load of
sand on petitioner’s remitting Rs. 15,000/- (Rupees fifteen thousand
only) towards security for release of the vehicle and Rs. 2,000/-
(Rupees two thousand only) towards value of the sand and after
making endorsement in the RC book of the vehicle that release is
subject to adjudication proceedings by the District Collector. After
release of the vehicle the file will be referred to the District Collector
for completing adjudication proceedings. The District Collector will
order adjustment of fine against deposit made as above.
Issue copy today itself.
(C.N.RAMACHANDRAN NAIR, JUDGE)
jg.