IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31484 of 2008(W)
1. KRISHNAMOORTY, SON OF NACHIMUTHU, AGED
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE, KASBA,
... Respondent
2. THE DEPUTY SUPERINTENDENT OF POLICE,
3. THE DISTRICT COLECTOR, PALAKKAD.
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :24/10/2008
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.31484 of 2008
-------------------------
Dated this the 24th day of October, 2008.
JUDGMENT
Petitioner is the registered owner of
a Lorry bearing registration No.TN-38-AH-
5208, which was seized on the allegation that
it was being used for illegal transportation
of river sand. Petitioner submits that the
petitioner’s vehicle has nothing to do with
the unauthorised transportation of the sand.
Third respondent is to pass final orders in
terms of the provisions of the Kerala
Protection of River Banks (Protection and
Regulation of Removal of Sand) Act, 2002, and
the Rules framed thereunder. Petitioner has
sought for the release of the vehicle as per
Ext.P1.
Having heard learned Government
Pleader also, the writ petition is disposed
of directing the third respondent to pass
final orders in the matter of seizure and
confiscation of vehicle belonging to the
petitioner bearing registration No.TN-38-AH-
W.P.(C).NO.31484/08
:: 2 ::
5208, in terms of the provisions of Section
23 of the Act and Rule 27(3) of the Rules,
within a period of two weeks from the date of
receipt of a copy of this judgment.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. To Judge