High Court Kerala High Court

K. Abdul Rehim vs The District Collector on 30 July, 2007

Kerala High Court
K. Abdul Rehim vs The District Collector on 30 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22296 of 2007(D)


1. K. ABDUL REHIM, S/O. MUHAMMED,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.C.V.MANUVILSAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/07/2007

 O R D E R
                           S. SIRI JAGAN, J.
                  -----------------------------------
                   W.P.(C)NOs.22296,22393 &
                             22874 OF 2007
                 --------------------------------------
           DATED THIS THE 30th DAY OF JULY, 2007

                               JUDGMENT

In these three writ petitions the vehicles belonging to the

petitioners were seized on allegations of illegal transport of river sand.

The petitioners complain that no final orders have been passed and

therefore, they seek interim custody of the vehicles.

Having heard both sides, I dispose of these writ petitions

directing the District Collector concerned to release the respective

vehicles of the petitioners, on the petitioners depositing an amount of

Rs.25,000/- each and furnishing proof of ownership of their vehicles.

This is subject to the further condition that the petitioners shall not

alienate or otherwise part with possession of the vehicles. The

collector shall pass final orders in the matter expeditiously.

S. SIRI JAGAN, JUDGE

Acd