High Court Kerala High Court

Mahroof Ali vs The Sub Inspector Of Police on 28 April, 2009

Kerala High Court
Mahroof Ali vs The Sub Inspector Of Police on 28 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12920 of 2009(H)


1. MAHROOF ALI,S/O. MUHAMMED,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :28/04/2009

 O R D E R
                  P.R. RAMACHANDRA MENON, J.

                       -------------------------------

                        W.P.(C) No.12920 of 2009

                       -------------------------------

                     Dated this the 28th April, 2009

                            J U D G M E N T

Petitioner has approached this Court seeking for a

direction to the second respondent to pass appropriate orders for

granting interim custody of the vehicle bearing registration No.KL-18-

6905 belonging to him which is stated as seized by the first

respondent, alleging illegal sand mining and transportation of river

sand.

2. Heard both sides.

Considering the facts and circumstances of the case, the

writ petition is disposed of directing the petitioner to file a proper

representation seeking for the interim custody of the vehicle before the

second respondent within one week from today, and on such event,

the second respondent shall consider the same and pass appropriate

orders, in accordance with law, within a further period of four weeks

from the date of filing of such representation.

P.R. RAMACHANDRA MENON,
JUDGE.

nj.