IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11696 of 2010(J)
1. NOUSHAD.K., S/O.KHADER,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :05/04/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
----------------------------------------------
W.P.(C)No.11696 OF 2010
-----------------------------------------------------
DATED THIS THE 5th DAY OF APRIL, 2010
J U D G M E N T
The petitioner is the registered owner of a Mini Lorry bearing
registration No.KL-46-4704. It is submitted that the above vehicle
was seized by the 2nd respondent on 16.03.2010 alleging illegal
transportation of river sand.
2. The main prayer in the writ petition is for a direction to the
respondents to release the vehicle bearing registration No.KL-46-
4704 to the petitioner.
3. Heard the learned counsel for the petitioner and the
learned Government Pleader appearing for the respondents. There
will be a direction to the 1st respondent to pass final orders in the
matter 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.
This writ petition is disposed of as above.
T.R.RAMACHANDRAN NAIR,
JUDGE
dsn