High Court Kerala High Court

Maheen Sherief vs State Of Kerala Represented By The on 9 April, 2010

Kerala High Court
Maheen Sherief vs State Of Kerala Represented By The on 9 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13121 of 2010(M)


1. MAHEEN SHERIEF, S/O.ESMAYIL KUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. DISTRICT COLLECTOR,

3. THE TAHSILDAR, KUNNATHUR TALUK,

4. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.C.S.MANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :09/04/2010

 O R D E R
                     T.R. Ramachandran Nair, J.
                  - - - - - - - - - - - - - - - - - - - - - - - -
                    W.P.(C) No. 13121 of 2010-M
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
               Dated this the 9th day of April, 2010.

                                JUDGMENT

The petitioner is the registered owner of the goods carriage bearing

registration No.KL-11/H-1643. The 4th respondent registered Crime

No.130/2010 of Sasthamcotta Police Station under Section 21 of the Mines

Act, 1952 and section 188 IPC on the allegation that the first accused

therein with the permission of the petitioner, did mining of river sand from

Kallada river unlawfully and in violation of the prohibition order issued by

this Court and was transporting river sand in the petitioner’s vehicle. Ext.P2

is the copy of the FIR in the said case. After registering the crime the 4th

respondent, on 31.1.2010 seized the vehicle and the sand and seizure has

been reported to the District Collector, Kollam through the second

respondent.

2. The petitioner submits that he has not committed any crime as

alleged and his vehicle is not liable to be confiscated. The petitioner

approached the District Collector for release of the vehicle. But the second

respondent has not released the vehicle and no notice was also issued to the

petitioner. The petitioner submits that the seizure of the vehicle is highly

wpc 13121/2010 2

unjustified and illegal. In the above circumstances, this writ petition is

filed seeking for a direction to the respondents to release the petitioner’s

vehicle by way of interim custody.

3. Heard learned counsel for the petitioner and learned Govt. Pleader.

There will be a direction to the first respondent to take a decision on the

request of the petitioner for interim custody of the vehicle, 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 including Subramanyan v. State of Kerala (2009 (2) KLT 77)

and on such terms and conditions. The matter will be considered in

accordance with law. There will be a further direction to the first

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.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/