IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11866 of 2010(G)
1. M.SAJEEV, AGED 37, S/O.KARUNAKARAN NAIR,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, MALAPPURAM.
... Respondent
2. THE TAHSILDAR, TIRUR.
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/04/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.11866 OF 2010
---------------------------------------
Dated this the 6th day of April, 2010.
J U D G M E N T
The petitioner is the registered owner of a Goods Vehicle
bearing registration No.KL 55A 3177. The above vehicle was
seized on 15.03.2010 alleging illegal transportation of river sand.
The petitioner is relying upon Exhibit P2 said to be a valid pass
issued by the Panchayath.
2. The main prayer in the writ petition is for a direction to
the 1st respondent District Collector to release the Goods Vehicle
KL 55A 3177 to the petitioner.
If the petitioner moves the 1st respondent with an
application to release the vehicle by way of interim custody, the
same will be considered and appropriate orders shall be passed
within a period of seven days from the date of production of a
copy of this judgment, in the light of the well settled principles
laid down by this Court in various decisions and on such terms
and conditions as he deems fit to impose. The matter will be
W.P.(C) No.11866/2010 2
considered in accordance with law. There will be a further
direction to the 1st respondent to pass final orders within a period
of two months from the date of receipt of a copy of this judgment
with notice to the petitioner and after considering the pleas
raised by the petitioner, on merits. While passing orders, the
District Collector will verify the original of Exhibit P2 also.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp