High Court Kerala High Court

Hamza Haji vs The Sub Inspector Of Police on 24 May, 2010

Kerala High Court
Hamza Haji vs The Sub Inspector Of Police on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15766 of 2010(U)


1. HAMZA HAJI, S/O. ALAVI HAJI
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE, PANDIKKAD.
                       ...       Respondent

2. THE DISTRICT COLLECTOR, MALAPPURAM.

3. THE SECRETARY, ANAKAYAM GRAMA PANCHAYATH

4. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :24/05/2010

 O R D E R
                        S. SIRI JAGAN, J.
                - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C)No. 15766 of 2010
                - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 24th day of May, 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 2nd 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

W.P.(C)No. 15766 of 2010
-2-

within two weeks from the date of receipt of a

certified copy of this judgment.

S. SIRI JAGAN
JUDGE

shg/