High Court Kerala High Court

Rajappan vs The District Collector on 2 January, 2009

Kerala High Court
Rajappan vs The District Collector on 2 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 71 of 2009(H)


1. RAJAPPAN, AGED 70 YEARS,
                      ...  Petitioner
2. MANIYAN, AGED 50 YEARS, S/O.KRISHNAN,

                        Vs



1. THE DISTRICT COLLECTOR, COLLECTORATE,
                       ...       Respondent

2. THE ADDITIONAL DISTRICT MAGISTRATE,

3. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.SIRAJ KAROLY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/01/2009

 O R D E R
                       ANTONY DOMINIC, J.
                  --------------------------
                      W.P.(C) No. 71 of 2009
            -------------------------------------
              Dated this the 2nd day of January, 2009

                          J U D G M E N T

Petitioners are the registered owners of mini lorries

bearing registration Nos.KL-5A-4445 and KL-5A-4455.

Proceedings were initiated against these lorries on the

allegation that they were involved in the unauthorized

transportation of river sand and the lorries are under

detention. According to the petitioners they have filed Exts.P5

and P5(a) requests to the first respondent seeking temporary

release of the vehicles, producing Exts.P2 and P4 passes. It is

stated that since the petitioners were engaged in transportion

of river sand on the strength of valid passes, they are not

liable to be confiscated.

2. Now that the petitioners have filed Exts.P5 and P5(a)

seeking temporary release of the vehicles it is for the first

respondent to pass orders thereon. Necessarily, the

W.P.(C) No. 71/2009 -2-

genuineness of the passes relied on will also be considered.

Accordingly, the writ petition is disposed of directing that

the first respondent shall consider Exts. P5 and P5(a) and pass

orders thereon as expeditiously as possible and at any rate

within 4 weeks from the date of production of a copy of the

judgment, after adverting to the contentions raised therein.

(ANTONY DOMINIC)
JUDGE

Figure “KL-5A 4455” occurring in the second line of the first

paragraph of the judgment dated 02/01/2009 in WP(C) No. 71/2009 is

corrected as “KL-5 3463” as per order dated 15/01/2009 in I.A No.

431/2009.

Registrar (Judicial)