High Court Kerala High Court

Felix.P vs The District Collector on 8 June, 2009

Kerala High Court
Felix.P vs The District Collector on 8 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15139 of 2009(J)


1. FELIX.P, S/O. PANIADIMA,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TALUK SUPPLY OFFICER,

                For Petitioner  :SRI.R.SATISH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :08/06/2009

 O R D E R
                       V.GIRI, J
                     -------------------
                 W.P.(C).15139/2009
                    --------------------
        Dated this the 8th day of June, 2009

                    JUDGMENT

Petitioner is a fisherman and according to him,

4800 liters of kerosene owned by him and other

fishermen was seized by the Circle Inspector of

Police, when the same was being carried from

Thiruvananthapuram to Thankassery. Ext.P1

application is pending before the District Collector

for release of the kerosene. District Collector is to

consider whether the transportation is authorized

or not. If it was authorized, then kerosene shall be

released to the petitioner. Decision shall be taken

on Ext.P1, after hearing an authorized

representative of the petitioner within three weeks

from the date of receipt of a copy of this judgment.

Seized kerosene shall not be distributed pending

orders on Ext.P1.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs